High Court Kerala High Court

Ajitha Udayan vs Varapuzha Grama Panchayath … on 22 May, 2008

Kerala High Court
Ajitha Udayan vs Varapuzha Grama Panchayath … on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12373 of 2008(W)


1. AJITHA UDAYAN, W/O.UDAYAN,
                      ...  Petitioner

                        Vs



1. VARAPUZHA GRAMA PANCHAYATH REPRESENTED
                       ...       Respondent

2. THE KERALA COASTAL ZONE MANAGEMENT

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :SRI.V.A.MUHAMMED

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/05/2008

 O R D E R
                         ANTONY DOMINIC, J.

                   =W.P.(C) = = = = = = = = = = =
                     = = =
                            No. 12373 OF 2008 W
                   = = = = = = = = = = = = = = =

                    Dated this the 22nd May, 2008.

                           J U D G M E N T

Ext. P2 is an order passed under the Panchayat Raj Act, 1994

declining building permit. In view of the provisions contained in

Section 276, Ext. P2 is clearly an appealable order and therefore

with liberty to the petitioner to pursue that remedy of appeal this

writ petition is dismissed.

ANTONY DOMINIC
JUDGE
jan/-