Kerala High Court
P. Kunhiraman Nair vs Thalassery Municipality on 11 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33184 of 2008(A)
1. P. KUNHIRAMAN NAIR,
... Petitioner
Vs
1. THALASSERY MUNICIPALITY,
... Respondent
2. SECRETARY,
3. MUNICIPAL ENGINEER,
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/11/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.33184 of 2008
==================
Dated this the 11th day of November, 2008
J U D G M E N T
The petitioner challenges the order rejecting his application
for a building permit. The Kerala Municipality Act provides for an
appeal against such orders. Therefore, without prejudice to the
right of the petitioner to challenge the order rejecting the
application for permit in a properly constituted appeal as
provided under the Kerala Municipality Act, this writ petition is
dismissed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2