High Court Kerala High Court

K.Sethukumar vs Secretary on 23 March, 2010

Kerala High Court
K.Sethukumar vs Secretary on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9671 of 2010(H)


1. K.SETHUKUMAR, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. SECRETARY, PALLICKAL GRAMA PANCHAYAT,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,ADOOR.

                For Petitioner  :SRI.K.MADHUSOODHANAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/03/2010

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                   W.P.(C.) No.9671 of 2010 (H)
             ---------------------------------
             Dated, this the 23rd day of March, 2010

                          J U D G M E N T

The petitioner submits that he applied for a building permit to

the respondent Panchayat. That was rejected by Ext.P3 order.

Reason stated in Ext.P3 is that on inspection, the land was found to

be a reclaimed land. According to the petitioner, the reclamation of

the land in question was on the strength of Ext.P1 order passed by

the Revenue Divisional Officer on 24/08/1996 exercising his powers

under the provisions of the Kerala Land Utilisation Order. It is

stated that although Ext.P1 was produced, it was without adverting

to Exts.P1, that Ext.P3 order was passed. It is stated that on receipt

of Ext.P3, he submitted Ext.P4 explaining the correct position and

that even after the receipt of Ext.P4, the matter has not been

considered.

2. If as stated by the petitioner, he has produced Ext.P1 and

that the land was reclaimed as directed in Ext.P1, that certainly was

a matter which ought to have been taken into account when the

WP(C) No.9671/2010
-2-

application submitted by the petitioner for building permit was

taken up for consideration. Ext.P3 order of rejection does not show

that the Panchayat had considered Ext.P1. Therefore, I feel the

matter needs to be reconsidered.

Therefore, this writ petition is disposed of directing the

Panchayat to reconsider the application made by the petitioner for

building permit in the light of Ext.P1 order passed by the RDO and

the explanation given by the petitioner in Ext.P4. Fresh orders in

the matter shall be passed with notice to the petitioner and as

expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg