Kerala High Court
Prof. J.Louis Panjikaran vs The State Of Kerala on 26 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34933 of 2008(H)
1. PROF. J.LOUIS PANJIKARAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY
... Respondent
2. THE CHERTHALA MUNICIPALITY,
3. THE CHIEF TOWN PLANNING OFFICER,
4. THE DISTRICT TOWN PLANNING OFFICER,
For Petitioner :SRI.VARGHESE PREM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/11/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.34933 OF 2008
----------------------------------------
Dated this the 26th day of November, 2008
JUDGMENT
The petitioner challenges Ext.P2 order of the Municipality,
whereby the petitioner’s application for issuing a building permit
has been rejected. Against such order, the Kerala Municipality
Act provides for an appeal. Therefore, I am not inclined to
entertain this writ petition. Accordingly, without prejudice to the
right of the petitioner to challenge the impugned order in an
appeal as provided in the Kerala Municipality Act, this writ
petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd