High Court Kerala High Court

Dr.K.Muhammed Ismail vs The Malappuram Municipality on 5 August, 2009

Kerala High Court
Dr.K.Muhammed Ismail vs The Malappuram Municipality on 5 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21486 of 2009(E)


1. DR.K.MUHAMMED ISMAIL, KAKKENGAL HOUSE,
                      ...  Petitioner
2. DR.U.RAHNA,

                        Vs



1. THE MALAPPURAM MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :05/08/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

    W.P.(C).No.21486/2009-E,  21508/2009-G,

          21527/2009-I & 21535/2009-J

= = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 5th day of August, 2009.

                   JUDGMENT

These matters are filed by different persons

challenging refusal of the Municipality to issue

building permit on the ground that lands in

relation to which permits are sought to be

earmarked are for a different purpose in terms of

the master plan. In relation to the same

Municipality and the master plan in question, the

issues stand covered against the Municipality as

per the decision of this Court in Nasar v.

Malappuram Municipality, 2009(3) KLT 92.

Accordingly, these writ petitions are allowed.

All decisions adverse to the petitioners are

quashed and it is directed that the applications

for building permits as are filed by the

petitioners will be considered and orders issued

WP(C)21486/09 & con.cases -: 2 :-

applying the law as it prevailed on the date of

respective application and without reference to

the existence of any Town Planning Scheme.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/290809