IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12012 of 2008(E)
1. ASIF PUTHUSSERI, S/O.MUHAMMED PUTHUSSERY
... Petitioner
Vs
1. MANJERI MUNICIPALITY, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, MALAPPURAM
3. THE SECRETARY TO GOVERNMENT,
4. THE CHIEF TOWN PLANNER,
5. THE TOWN PLANNING,
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/04/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.12012 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of April, 2008
JUDGMENT
Sri.M.P.Ashok Kumar, standing counsel takes notice on behalf of
the Municipality and points out that the impugned order – Ext.P1 was
issued by the Municipality as far back as on 18/10/2005. No
explanation has been offered in the writ petition for the gross delay
which has been occasioned in challenging Ext.P1. I find merit in the
submission that invocation of the discretionary jurisdiction under
Article 226 will not be justified and decline such exercise. However it
is made clear that this judgment will not stand in the way of the
petitioner approaching this court again under this jurisdiction on the
basis of any cause of action which arose subsequently regarding the
subject matter.
PIUS.C.KURIAKOSE
JUDGE
sv.