IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29927 of 2009(I)
1. KRISHNAKUMAR, AGED 42 YEARS,
... Petitioner
Vs
1. PUNALUR MUNICIPALITY, PUNALUR,
... Respondent
2. THE SECRETARY,
3. STATE OF KERALA, REP. BY SECRETARY
4. THE CHIEF TOWN PLANNER,
5. THE TOWN PLANNING OFFICER, KOLLAM.
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/10/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.29927 OF 2009
-------------------------------------------
Dated this the 22nd day of October, 2009
JUDGMENT
Notice to the respondents dispensed with preserving their
right for re-hearing of the matter, if aggrieved.
The petitioner is aggrieved by the inaction of the
municipality on his application for permission to construct a
building or put the land to use. He says that Ext.P1 was filed
requesting that the land may either be acquired or the freezing
may be lifted to enable him and his sister to deal with the
property by disposing it off on the strength of title. I do not
think that such application should continue for long.
Accordingly, without expressing anything on merits, this writ
petition is disposed of directing that Ext.P1 will be taken up,
considered and decision taken of in accordance with law within a
period of one month from the date of receipt of a copy of this
judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.24/10.