IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13245 of 2009(A)
1. MOHAMMED FULAIL, KALATHINGATHODI HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT TOWN PLANNER,
3. THE MALAPPURAM MUNICIPALITY,
4. THE DISTRICT COLLECTOR,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.ABDUL MAJEED.N
The Hon'ble MR. Justice V.GIRI
Dated :08/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).13245/2009
--------------------
Dated this the 8th day of May, 2009
JUDGMENT
Petitioner challenges Ext.P3 order by which his
application for construction of a building in his
property, was rejected by the Municipality on the
ground that the said land might be required for an
acquisition at a later point of time. Petitioner refers
to the judgment in Padmini v. State of Kerala
(1999 (3) KLT, 465) and other judgments which
have taken the same view. In my view, it is not
necessary for this Court to consider the contentions
of the petitioner at this stage. Ext.P3 is appealable
before the Tribunal. In the circumstances, if the
petitioner files an appeal against Ext.P3, within one
month, Tribunal shall consider the same without
reference to the bar of limitation and take a
decision on the appeal, after hearing all affected
parties, within two months thereafter.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs