High Court Kerala High Court

M.Khalid vs Corporation Of Kozhikode And … on 28 July, 2008

Kerala High Court
M.Khalid vs Corporation Of Kozhikode And … on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22592 of 2008(M)


1. M.KHALID, S/O.M.KUNHAHAMMAD,
                      ...  Petitioner
2. M.BASHEER, S/O.M.KUNHAHAMMAD,

                        Vs


1. CORPORATION OF KOZHIKODE AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :SRI.K.D.BABU,SC,KOZHIKODE CORPORATION

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/07/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.22592 OF 2008
              ----------------------------------------
                Dated this the 28th day of July, 2008

                            JUDGMENT

The petitioners surrendered certain properties to the 1st

respondent Corporation. According to the petitioners, this was

subject to the condition that the petitioners would be given

exemption from Building Rules in the matter of construction in

the balance property. The petitioners thereafter applied for

building permit. The petitioners grievance in this writ petition is

that building permit is not being issued to the petitioner. The

petitioners, therefore, submitted Ext.P1 representation before the

1st respondent seeking either a building permit or return of the

land surrendered by the petitioners. The petitioners now seek a

direction to the 1st respondent to consider and pass appropriate

orders on Ext.P1 expeditiously.

2. I have heard the learned Standing Counsel appearing

for the 1st respondent also apart from the learned Government

Pleader.

W.P.(c)No.22592/08 2

In the facts and circumstances of the case, I dispose of

this writ petition with a direction to the 1st respondent to

consider and pass orders on Ext.P1 as expeditiously as

possible, at any rate, within a period of one month from the

date of receipt of a copy of this judgment. The petitioners

shall forward a certified copy of this judgment along with a

copy of the writ petition to the 1st respondent for compliance.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.22592/08 3