High Court Kerala High Court

Khadeeja.V. vs The Secretary on 26 August, 2008

Kerala High Court
Khadeeja.V. vs The Secretary on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17638 of 2008(Y)


1. KHADEEJA.V., VALIYAPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.M.P.ASHOK KUMAR

                For Respondent  :SRI.P.K.VIJAYAMOHANAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/08/2008

 O R D E R
                       ANTONY DOMINIC, J.

            --------------------------------------------------------

                      W.P.(C) 17638 of 2008

            --------------------------------------------------------

                    Dated: AUGUST 26, 2008

                               JUDGMENT

The challenge in this writ petition is against Ext.P3

by which a building permit applied for by the petitioner

has been rejected by the 1st respondent relying on Ext.P4

communication issued by the Government. By Ext.P4, the

distance of control line from the center of the road and of

the building line from the center of the road have been

fixed. Challenging the said order, writ petitions were filed

before this Court and in Peer Mohammed v. Chirakandam

Grama Panchayat – 2008 (3) KLT 300 this Court has

already held that Ext.P4 is not enforceable in the absence

of a notification under the Highway Protection Act.

In view of the judgment referred to above, Ext.P3 has

only to be quashed and I do so. It is directed that the 1st

WP(C) 17638 of 2008
2

respondent shall reconsider the application of the petitioner

and pass orders thereon as expeditiously as possible, and

at any rate, within four weeks of production of a copy of this

judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-