High Court Kerala High Court

Grameena Self Help Group vs The Kumali Grama Panchayat on 7 January, 2008

Kerala High Court
Grameena Self Help Group vs The Kumali Grama Panchayat on 7 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 526 of 2008(K)


1. GRAMEENA SELF HELP GROUP,
                      ...  Petitioner

                        Vs



1. THE KUMALI GRAMA PANCHAYAT,
                       ...       Respondent

2. THE SPECIAL GRADE SECRETARY,

                For Petitioner  :SRI.JOICE GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/01/2008

 O R D E R
                         PIUS C. KURIAKOSE, J.
                          -------------------------------
                         W.P.(C) No. 526 OF 2008
                        -----------------------------------
                 Dated this the 7th day of January, 2008

                                 JUDGMENT

The grievance of the petitioner is that the building constructed by

them by the side of the Kumali-Munnar road has not been numbered,

even though the construction does not violate any of the rules.

Sri.Shanavas Khan, counsel for the Panchayat on instructions submits

that the constructions violate Section 220 B of the Panchayat Raj Act

and that is why the Panchayat is not inclined to number the building.

2. Heard Sri.Joice George, counsel for the petitioner and

Sri.Shanavas Khan, counsel for the Panchayat.

3. Mr.Joice submits that the construction made by the petitioner is

more than 3 metres away from the margin of the road in question and

therefore does not violate Section 220 B. The fool proof method of

resolving the controversy, in my opinion, is to have a measurement of

the properties in relation to the road margin. The Writ Petition will stand

disposed of issuing the following directions:

The Panchayat will facilitate a measurement of the properties

through a competent surveyor at the expenses of the petitioner, taking

up Ext.P4 request submitted by the petitioner for numbering and if the

measurement reveals that the constructions are within the permitted

WPC No. 526 of 2008
2

distance of three metres, the Panchayat will not hesitate to number the

building immediately. Needful shall be done by the Panchayat and the

petitioner at the earliest and at any rate within three weeks of receiving

copy of this judgment.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No. 526 of 2008
3