High Court Kerala High Court

Lawrence.K.A vs Pallippuram Grama Panchayath on 16 March, 2009

Kerala High Court
Lawrence.K.A vs Pallippuram Grama Panchayath on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8272 of 2009(D)


1. LAWRENCE.K.A, S/O. ANTONY,
                      ...  Petitioner

                        Vs



1. PALLIPPURAM GRAMA PANCHAYATH,
                       ...       Respondent

2. UNION OF INDIA, REPRESENTED BY ITS

3. STATE OF KERALA, REPRESENTED BY ITS

4. KERALA COASTAL ZONE MANAGEMENT AUTHORITY

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/03/2009

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.8272 OF 2009
               ----------------------------------------
               Dated this the 18th day of March, 2009

                            JUDGMENT

The petitioner challenges the order of the 1st respondent

Panchayat whereby the petitioner’s application for a building

permit has been rejected on the ground that the construction

would violate the Coastal Zone Regulation.

I am of opinion that the petitioner’s remedy lies in filing an

appeal against that order as provided under the Kerala Panchayat

Raj Act. Therefore, without prejudice to that right, this writ

petition is dismissed.

S. SIRI JAGAN, JUDGE

Acd