High Court Kerala High Court

Jayan vs State Of Kerala on 25 February, 2009

Kerala High Court
Jayan vs State Of Kerala on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5947 of 2009(K)


1. JAYAN, S/O.MADHAVAN PILLAI, AGED 44
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY
                       ...       Respondent

2. THE  SECRETARY,

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.D.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/02/2009

 O R D E R
                    ANTONY DOMINIC,J.
               -----------------------
                 W.P.(C).No.5947 OF 2009
              ------------------------
           Dated this the 25th day of February, 2009.

                         JUDGMENT

Petitioner submits that he owns 2.42 ares of land in

R.S.No.131/6 of Thiruvallam Village. According to the

petitioner he intends to construct a residential house in the

plot and he has already obtained Exts.P2 permit and P3

plan approved from the 2nd respondent. It is stated that for

the purpose of starting the work he wanted to level the land

and when he started the said work, the 3rd respondent has

prevented him from doing the same. It is therefore this

writ petition has been filed praying that the 3rd respondent

be directed to permit the petitioner to excavate the soil

from the property in order to level the same for the purpose

of constructing a residential building.

2. Counsel for the petitioner relies on Exts.P4 to P6,

the judgments rendered by this court, where dealing with

WP(c).No.5947/09 /2/

identical situation, this court has directed that for construction

of residential house as in this case the petitioner therein shall

be permitted to do the work. I have gone through Exts.P4, P5

and P6 judgments and I am satisfied that the case of the

petitioner is covered by the aforesaid judgments.

3. In view of the similarity of the facts I direct that the

petitioner be permitted to level the property referred to

above, in order construct a residential house on the strength

of Ext.P2 permit and Ext.P3 approved plan.

Petitioner shall produce a copy of the judgment before

the 3rd respondent for compliance.




                                       (ANTONY DOMINIC)
                                              JUDGE
vi/

WP(c).No.5947/09    /2/