IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31541 of 2009(K)
1. ABDUL SHUKKOOR, S/O.ABDURAHIMAN,
... Petitioner
Vs
1. THE MALAPPURAM MUNICIPALITY,
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :STANDING COUNSEL
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/12/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.31541 OF 2009
-------------------------------------------
Dated this the 17th day of December, 2009
JUDGMENT
The petitioner applied for building permit for the
construction of a residential building. That has been rejected as
per Ext.P1 on the ground that the land is earmarked to be
acquired acquired for the purpose of constructing residential
buildings in terms of the DTP scheme. No land acquisition
proceedings have been initiated in terms of the Town Planning
Act or the Land Acquisition Act. Obviously therefore, the case
stands covered in favour of the petitioner in view of the
judgments of this Court in Padmini v. State of Kerala [1999 (3)
KLT 465] and in Francis v. Chalakudy Municipality [1999 (3)
KLT 560 (FB)].
In the result, this writ petition is allowed quashing the
impugned Ext.P1 and directing that the application of the
petitioner will be taken up and considered without reference to
WPC.31541/09
2
the ground stated in the impugned order. Let orders be issued
in accordance with law, within a period of four weeks from the
date of receipt of a copy of this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.21/12.