Kerala High Court
K.R.Jose vs The District Collector on 23 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2646 of 2009(M)
1. K.R.JOSE, AGED 46,S/O.ROCKEY, KAIKKARA
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM DIST.
... Respondent
2. THE SECRETAR,NEDUMBASSERY GRAMA
3. SECRETARY TO LOCAL SELF GOVERNMENT
For Petitioner :SRI.K.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/01/2009
O R D E R
S.SIRI JAGAN, J
- - - - - - - - - - - - - - - - - - - - - - -
W.P(C)No.2646 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of January, 2009
J U D G M E N T
The petitioner challenges Ext.P7, order whereby the provisional
order directing the petitioner to demolish certain part of the construction
made by him has been confirmed. I am not inclined to entertain the
challenge against Ext.P7, in this writ petition, since the petitioner has an
effective alternate remedy by way of appeal/revision against that order
before the appellate authority prescribed under the Kerala Panchayat
Raj Act. Therefore without prejudice to that right, this writ petition is
dismissed.
S.SIRI JAGAN, JUDGE
rhs