High Court Kerala High Court

Nazeera Banu vs The Manjeri Municipality on 25 September, 2009

Kerala High Court
Nazeera Banu vs The Manjeri Municipality on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12441 of 2009(A)


1. NAZEERA BANU, KOORIMANNIL VALIYAPURAM,
                      ...  Petitioner

                        Vs



1. THE MANJERI MUNICIPALITY, MANJERI,
                       ...       Respondent

2. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  :SRI.M.P.ASHOK KUMAR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/09/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.12441 OF 2009
                  -------------------------------------------
           Dated this the 25th day of September, 2009


                              JUDGMENT

1.The petitioner applied for a building permit. That was refused

by the first respondent on grounds referable to a DTP scheme.

The petitioner moved this Court. He was relegated to

alternate statutory remedy. When the petitioner moved the

Tribunal for Local Self Government Institutions, it was held

that the appeal was beyond time and even beyond the period

that could be condoned. Hence, the petitioner challenges the

decision rejecting the building permit application on grounds

referable to the DTP scheme as also the decision of the

Tribunal for LSGI rejecting the appeal on ground of delay.

2.Having lost an earlier round before this Court on the ground

that the petitioner has alternate remedies, she stood confined

to seek relief before the Tribunal for LSGI. The appeal was

found to be beyond time and even beyond the period that could

WPC.12441/09

Page numbers

be condoned in terms of the rules. The rules and provisions

governing the period of limitation are not under attack in this

writ petition. Obviously therefore, the Tribunal cannot be

found fault with for having acted in terms of an existing statute

law, including existing rules. So long as the statutory

provisions governing alternate remedy, including statutory

rules exists, the challenge of the petitioner to the order of the

Tribunal fails. That having failed, the petitioner cannot be

permitted to challenge the order rejecting the application for

building permit since that will be by-passing the statutory

remedy which, not only been invoked but has been lost.

Therefore, I do not find any ground to interfere with the

impugned order.

3.However, as of now, in the judgment issued today in W.P(C).

17413/09, this Court has held that the DTP scheme is

inoperative and oppressive. Hence, any application of the

petitioner for building permit, made de novo, will have to be

WPC.12441/09

Page numbers

considered under the changed circumstances. It is directed

that if the petitioner files an application for building permit

under the changed circumstances, the municipal authorities

will consider such application in accordance with law as it now

stands. This writ petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.29/9.