High Court Kerala High Court

K.Thamban vs Payyannur Municipality on 2 January, 2008

Kerala High Court
K.Thamban vs Payyannur Municipality on 2 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38034 of 2008(C)


1. K.THAMBAN, S/O.KUNHIRAMAN VANIYAN,
                      ...  Petitioner

                        Vs



1. PAYYANNUR MUNICIPALITY, REP; BY THE
                       ...       Respondent

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/01/2008

 O R D E R
                          S.SIRI JAGAN, J.

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

                    W.P.(C).No. 38034 of 2008

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

             Dated this the 2nd day of January, 2009

                          J U D G M E N T

The petitioner challenges Ext.P5 order whereby the

petitioner’s application for a building permit has been rejected. I

am not inclined to entertain this writ petition since the petitioner

has an effective alternate remedy by way of an appeal against

Ext.P5 order as provided under the Kerala Municipality Act.

Therefore, without prejudice to the right of the petitioner to file

an appeal against Ext.P5 order, this writ petition is dismissed.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE

              ///True copy///




                                  P.A. to Judge