High Court Kerala High Court

K.Balasundar vs The Malappuram Municipality on 14 July, 2009

Kerala High Court
K.Balasundar vs The Malappuram Municipality on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18959 of 2009(L)


1. K.BALASUNDAR, S/O. KARUTHUDAYAM,
                      ...  Petitioner

                        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 :14/07/2009

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

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

            W.P.(C).No.18959 of 2009-L

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

       Dated this the 14th day of July, 2009.

                     JUDGMENT

The petitioner sought for certain orders granting

building permit. That has been refused with

reference to a DTP Scheme which has not been

operational as held by this Court in the

judgments about which specific reference is made

in this writ petition. Accordingly, this writ

petition is allowed quashing the impugned

decision Ext.P1 and directing that the building

permit application of the petitioner will be

granted and building permit issued, if the

application is otherwise in order. Let this be

done within one month from the date of receipt of

a copy of this judgment.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/150709