IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22879 of 2008(W)
1. DINESH G., AGED 38 YEARS,
... Petitioner
Vs
1. THE MELILA GRAMA PANCHAYATH, MELILA
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent :SRI.K.C.PETER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/11/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 22879 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 21st November, 2008.
J U D G M E N T
Petitioner’s grievance in this writ petition is that his application
for building permit is not being considered by the 1st respondent on
the ground that the no objection certificate from the 2nd respondent
has not been received. According to the petitioner, in view of the
judgment of this Court in Peermohammed M. v. The Chirakandam
Grama Panchayat, 2008(2) KLJ 856, in so far as for determining the
building line and control line, gazette notification is necessary, which
has not been issued, the 2nd respondent cannot reject the request for
no objection certificate. Learned counsel for the 1st respondent-
Panchayat submits that as soon as no objection certificate is received
from the 2nd respondent, petitioner’s application would be processed.
Learned Government Pleader submits that the 2nd respondent would
require some more time to consider the matter. In the facts and
circumstances of the case, I dispose of this writ petition with the
following directions:
The 2nd respondent shall return the papers relating to the
application of the petitioner for permit forwarded to the 2nd
respondent by the 1st respondent with his views on the same within
one month from the date of receipt of a copy of this judgment. While
doing so, the 2nd respondent shall keep in mind the judgment referred
to above and if going by the judgment the 2nd respondent is bound to
issue no objection certificate, the same shall be forwarded to the 1st
respondent. On receipt of the papers from the 2nd respondent, the 1st
W.P.C. No. 22879/2008 -: 2 :-
respondent shall pass orders on Ext. P1 application of the petitioner
within a further period of one month therefrom.
S. Siri Jagan, Judge.
Tds/