High Court Kerala High Court

C.Ganesan vs State Of Kerala Represented By The on 20 June, 2008

Kerala High Court
C.Ganesan vs State Of Kerala Represented By The on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3860 of 2008(H)


1. C.GANESAN, CHERIKUZHI PARAMBE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KOZHIKKODE.

3. THE SECRETARY (SPL. GRADE)

4. E.SUNDARAN, "DHANUSH", 12/230,

                For Petitioner  :SRI.T.RAVIKUMAR

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/06/2008

 O R D E R
                          ANTONY DOMINIC, J.

                = = = = = = = = = = = = = = = = =
                      W.P.(C) No. 3860 OF 2008 H
                = = = = = = = = = = = = = = = = =

                     Dated this the 20th June 2008

                             J U D G M E N T

The grievance of the petitioner is in relation to the building

permit that has been issued in favour of the 4th respondent. It is

stated that on a previous occasion when the petitioner had moved

the Tribunal for Local Self Government Institutions the Secretary of

the Panchayat was directed to examine his grievance. It is

accordingly that the Secretary has examined the allegations of the

petitioner regarding the violations of the Building Rules in the

construction undertaken by the 4th respondent and issued Ext. P8

order. It is seen from Ext. P8 that on examination by the Secretary

he found that there is no such violation. In my view, Ext. P8 is an

order which is appealable to the Panchayat Committee. Therefore, it

is for the petitioner to pursue the statutory remedy that is available.

With that liberty, I close this writ petition.

ANTONY DOMINIC
JUDGE
jan/-