IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32732 of 2009(J)
1. ALFA ONE GLOBAL BUILDERS PVT.LTD.,
... Petitioner
Vs
1. THE SECRETARY, EDAKKAD GRAMAPANCHAYAT
... Respondent
2. RAJEESH M., SECRETARY, EDAKKAD PANCHAYAT
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent :SRI.SUNIL V.MOHAMMED
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/01/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 32732 OF 2009 (J)
=====================
Dated this the 7th day of January, 2010
J U D G M E N T
The challenge in this writ petition is against Ext.P2, a
communication issued by the 1st respondent Panchayat requiring
the petitioner to stop further construction activities on the ground
that a public agitation is going on in the area. On an application
made by the petitioner, they were granted Ext.P1 series of
building permits, on the strength of which, construction activities
were going on. It would appear that for reasons of their own, the
2nd respondent started agitation which led the Panchayat to issue
Ext.P2 stop memo. On receipt of Ext.P2, petitioner sought its
revocation by filing Ext.P3, but was of no avail. It is therefore, the
writ petition is filed.
2. Counsel for the 1st respondent submits that it was only
on account of the reasons mentioned in Ext.P2 that the same was
issued. On behalf of the 2nd respondent, it is contended that the
proposal is to establish a concrete mixing plant and that if the
proposal materialises, that will result in acute shortage of water
and it was therefore that they resorted to agitation.
WPC 32732/09
:2 :
3. As at present, the petitioner has obtained necessary
building permits and if so, petitioner is entitled to proceed with
the construction. On the other hand, if the 2nd respondent or
anybody else is aggrieved by the construction, the first step is to
seek cancellation of the building permits instead of taking law into
their hands or compelling the Panchayat to issue an order in the
nature of Ext.P2. So long as Ext.P1 series of building permit
remains in force, Panchayat could not have issued Ext.P2 and for
that reason the same is illegal and is accordingly quashed.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp