High Court Kerala High Court

E.Abdul Saleem vs The Malappuram Municipality on 24 January, 2011

Kerala High Court
E.Abdul Saleem vs The Malappuram Municipality on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 884 of 2011(I)


1. E.ABDUL SALEEM, S/O.MUSTAFA,
                      ...  Petitioner

                        Vs



1. THE MALAPPURAM MUNICIPALITY
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :24/01/2011

 O R D E R
                        C.T. RAVIKUMAR, J
          - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                       W.P.(C) 884 OF 2011
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 24th day of January, 2011

                          J U D G M E N T

The petitioner has submitted an application before the first

respondent Municipality for building permit to construct a

residential house within the local limits of the said

Municipality. Later, he was issued with Ext.P1 order refusing

the grant of building permit on the ground of existence of

D.T.P Scheme. Evidently, the said master plan was approved as

early as on 1984. Admittedly, despite the lapse of about 26

years, since the approval of said master plan, no land within

the said local limits has been acquired. In view of the said

position and also in the light of the decision of Hon’ble Apex

Court reported in Raj S. Jathmalani & others v. State of

Maharashtra(2005(11) SCC 222). The learned counsel for

the petitioner submitted that the said stand taken by the

respondent Municipality cannot be sustained. Under similar

circumstances, aggrieved by the refusal of building permit by

the very same Municipality, another applicant approached this

Court by filing WP(C) No.37067/2009. The judgment of which

is produced in this writ petition as Ext.P2. After considering

wpc 884/2011 2

all aspects of the matter especially in the light of the decision

in Raj S. Jathmalani’s case(Supra), this Court held that the

stand taken by the respondent could not be sustained. In view

of the aforesaid indisputable position, I am inclined to dispose

of this writ petition. Ext.P1 is quashed and accordingly the

Secretary of the Malappuram Municipality is directed to re-

consider the application submitted by the petitioner for

building permit in accordance with the provisions contained in

the Kerala Municipality Building Rules and to take appropriate

decision thereon, expeditiously, at any rate, within a period of

one month from the date of receipt of a copy of this judgment.

Disposed of accordingly.

Sd/-

C.T. RAVIKUMAR, JUDGE

jma

//true copy//

P.A to Judge