IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31789 of 2008(H)
1. JOY THOMAS, S/O.THOMAS, AGED 38 YEARS,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.JIJO PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/10/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.31789 of 2008
==================
Dated this the 29th day of October, 2008.
J U D G M E N T
The petitioner’s grievance in this writ petition is that an
application filed by him for a building permit is not being
considered and orders passed by the respondent. I have heard
the learned Standing Counsel appearing for the respondent
also. When a person files an application for building permit
the respondent has a duty to consider and pass orders on the
same expeditiously.
2. Accordingly, the writ petition is disposed of with a
direction to the respondent to consider and pass orders on the
application for building permit stated to have been filed by the
petitioner, as expeditiously as possible, at any rate within one
month from the date of receipt of a copy of this judgment.
While doing so, the respondent shall consider the applicability
of Ext.P2 to the construction to be made by the petitioner.
The petitioner shall forward a copy of the writ petition
along with a certified copy of this judgment to the respondent
for compliance.
S.SIRI JAGAN, JUDGE
rhs