High Court Kerala High Court

Bioj.K.S. vs Vengola Grama Panchayat on 4 November, 2010

Kerala High Court
Bioj.K.S. vs Vengola Grama Panchayat on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22279 of 2010(H)


1. BIOJ.K.S., KALAPPURACKAL VEEDU,
                      ...  Petitioner

                        Vs



1. VENGOLA GRAMA PANCHAYAT, REPRESENTED
                       ...       Respondent

2. THE CHIEF TOWN PLANNER, TOWN & COUNTRY

3. THE SENIOR TOWN PLANNER,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  :SRI.SIRAJ KAROLY

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :04/11/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 22279 of 2010-H
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 4th day of November, 2010.

                                JUDGMENT

The petitioner intents to start an SSI unit for manufacturing plywood

in a plot of 16.82 ares of land in R.S. No.119/8-1, 119/8-2 and 119/9-1 of

Arackalpadi Village of Kunnathunad Taluk. Ext.P1 is the copy of the

application for building permit. He was given a reply by the third

respondent as per Ext.P3 stating that his application cannot be considered as

the width of the road leading to the unit is not having 7.0 meter in terms of

Rule 57(5) of the Kerala Municipality Building Rules.

2. Learned counsel for the petitioner submitted that the above rule

has been amended as per Ext.P4 notification, whereby the width has been

reduced to 3.6 meter.

3. Heard learned counsel for the Panchayat. In the light of the

amendment introduced by the notification Ext.P4, Ext.P3 will stand set

aside and the third respondent will reconsider the application in terms of the

amended rules and communicate the decision to the Panchayat, for enabling

the Panchayat to issue a building permit as sought for by the petitioner. The

same shall be done within a period of three weeks from the date of

wpc 22279/2010 2

production of a copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/