High Court Kerala High Court

K.P.Juvariya vs Corporation Of Calicut on 14 November, 2008

Kerala High Court
K.P.Juvariya vs Corporation Of Calicut on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29232 of 2008(E)


1. K.P.JUVARIYA, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. CORPORATION OF CALICUT, REPRESENTED BY
                       ...       Respondent

2. THE EXECUTIVE ENGINEER, PWD,

3. THE CHIEF ENGINEER (PWD), NATIONAL

4. THE STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SMT.PRABHA R.MENON

                For Respondent  :SRI.K.D.BABU,SC,KOZHIKODE CORPORATION

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/11/2008

 O R D E R
                          S. SIRI JAGAN, J.
             --------------------------------------------
             W.P.(C)Nos. 29232 & 30998 OF 2008
            ---------------------------------------------
               Dated this the 14th day of November, 2008

                             JUDGMENT

In these writ petitions, the grievance of the petitioners

is that their application for building permit is not being considered

on the ground that the petitioners have not produced No

Objection Certificate from the Executive Engineer of the National

Highway Division. Their contention is that without a gazette

notification fixing the building line, the question of denial of NOC

would not arise. They rely, for this proposition, on the decision of

this Court in Peer Muhammed V. Chirakandam Grama

Panchayat [2008(3) KLT 300]. The petitioners therefore,

seek the following reliefs:

“i) To issue a writ of mandamus or any other
appropriate writ order or direction directing the 1st
respondent not to insist on an No Objection Certificate to
grant a building permit.

ii) To issue a writ of mandamus or any other
appropriate writ order or directions directing the 2nd
respondent to consider and pass orders expeditiously on
Ext.P2 application ignoring Exhibit-P3 and P4 orders in the
light of the judgment in reported in 2008(3) KLT 300 and
Exhibit-P5″.

W.P.(C)NO.29232/08 & Con.case 2

2. The learned Government Pleader on instructions

submits that it is true that no gazette notification as

contemplated in the judgment in question has been issued.

That being so, the ratio of that decision squarely applies to the

facts of this case.

In the above circumstances, I dispose of this writ petition

with a direction to the 2nd respondent to consider Ext.P2

application of the petitioners for NOC in accordance with the

decision in Peer Muhammed’s case (Supra) and forward the

papers to the 1st respondent as expeditiously as possible, at

any rate, within a period of two weeks from the date of receipt

of a copy of this judgment. Thereafter the 1st respondent shall

consider and pass orders on the petitioners’ application for

building permit as expeditiously as possible at any rate, within

a period of one month from the date of receipt of the NOC

from the 2nd respondent.

S. SIRI JAGAN, JUDGE

Acd

W.P.(C)NO.29232/08 & Con.case 2