IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12151 of 2008(V)
1. KUNNUMPURATH MUHAMMED HASHIM,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.P.U.SHAILAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/04/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 12151 of 2008
----------------------------------
Dated this the 9th day of April , 2008
JUDGMENT
In this writ petition under Article 226 the petitioner seeks a
direction to the respondent Panchayat to consider Ext.P3 application
and take a decision within a specified period. The petitioner’s
grievance is that the permit, which was sought for from the Panchayat
for repair and maintenance of an existing building, was declined by
the Panchayat on the basis of Ext.P2 letter which was sent to the
Panchayat by the Executive Engineer, PWD, National Highway Division,
Kannur. In Ext.P2, the Executive Engineer has informed the Panchayat
that constructions on plots abutting National Highway should leave a
set back of five meters from the boundary of the plots to the line of
the construction. The case of the petitioner is that what he wants, is to
repair and renovate an existing building and he has no intention at
all to shift the location of the building or to change its plinth area.
For repair and maintenance of an existing building without shifting the
location or changing the plinth area, it is not necessary to adhere
toRrule, if any, that 5 meters wide space should be left out by the
WPC No.12115/2008 2
petitioner from the road margin.
2. I do not propose to go into the merits of the matter. But it is
seen that the Panchayat has not correctly appreciated the position
that permission sought for by the petitioner is not for making any
new construction but only for repairing and renovating an existing
construction without shifting the location and without increasing plinth
area in any manner. The petitioner has submitted Ext.P3 before the
Panchayat seeking review of Ext.P2.
3. I dispose of this writ petition directing the first respondent to
consider Ext.P3 in the light of the various grounds raised in this writ
petition, hear the petitioner and take a correct and just decision. While
taking decision, the Panchayat should have due regard to the fact that
the petitioner’s request is only to renovate the existing building
without shifting its location and without increasing the plinth area. In
the event of issuing permit, the Panchayat will ensure that the
position of the building is neither shifted nor is its plinth area
increased.
PIUS C. KURIAKOSE
JUDGE
dpk
WPC No.12115/2008 3