High Court Kerala High Court

Ponnamma vs The Varkala Municipality on 19 August, 2008

Kerala High Court
Ponnamma vs The Varkala Municipality on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24903 of 2008(M)


1. PONNAMMA, D/O.L.KANNI,
                      ...  Petitioner

                        Vs



1. THE VARKALA MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/08/2008

 O R D E R
                      ANTONY DOMINIC, J.

           --------------------------------------------------------

                     W.P.(C) 24903 of 2008

           --------------------------------------------------------

                   Dated: AUGUST 19, 2008

                              JUDGMENT

Admittedly the building constructed by the petitioner is

in a revenue puramboke land. According to the petitioner,

she is carrying on a business in the said building. For the

reason that the land in question is a puramboke land, the

Municipality has not granted licence. But, pursuant to

Exts.P6 and P7, it would appear that licences have been

granted in the past. This year also petitioner has filed

Ext.P8 application for granting licence and orders have not

been passed. But, however, learned counsel for the

Municipality points out that the land in question being a

revenue puramboke land, the Municipality has been

directed by the revenue authorities not to grant licence for

any business ventures.

2. Now that Ext.P8 application made by the petitioner

is pending before the Municipality, it is for the Municipality

WP(C) 24903/08
2

to pass orders thereon, so that if aggrieved, the petitioner

can pursue the matter.

Therefore, without expressing anything on the mertis

of the claim raised by the writ petitioner, this writ petition

is disposed of directing that the 1st respondent shall pass

orders on Ext.P8 as expeditiously as possible, and at any

rate within six weeks of production of a copy of this

judgment, with notice to the petitioner.

ANTONY DOMINIC, JUDGE

mt/-