High Court Kerala High Court

N.Arumughan vs The State Of Kerala on 12 March, 2009

Kerala High Court
N.Arumughan vs The State Of Kerala on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4506 of 2009(J)


1. N.ARUMUGHAN,C/O.JOHN CHERIAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REP.BY THE SECRETARY
                       ...       Respondent

2. SECRETARY,MUNICIPAL COUNCIL,

3. DISTRICT COLLECTOR, ERNAKULAM.

                For Petitioner  :SRI.P.SANTHALINGAM (SR.)

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/03/2009

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                       W.P(C).No.4506 of 2009

                     ==================

                Dated this the 12th day of March, 2009

                            J U D G M E N T

The petitioner applied for a permit for constructing a building.

The grievance of the petitioner in this writ petition is that the same is

not being considered by the 2nd respondent-Municipality. Since as per

the Revenue records, the property is a wet land, the Municipality

expressed a doubt as to whether a building permit can be issued for

construction in that property. That matter was referred to the District

Collector and this Court by Ext.P8 judgment directed the District

Collector to pass orders on the same. The delay in the matter of

disposing of the application for permit is stated to be because the

District Collector had not passed orders. According to the petitioner,

the petitioner was heard by the 3rd respondent- District Collector on

16.10.2008 and the District Collector had directed the 2nd respondent

to pass appropriate orders in the matter. But the Municipality

submitted before me on 20.2.2009 that they are yet to receive that

order. Accordingly, I directed the learned Government Pleader to get

instructions as to whether the District Collector had passed orders as

directed in Ext.P8 and communicated the same to the Municipality. On

3.3.2009 the learned Government Pleader submitted that the District

Collector would communicate that order to the Municipality within two

w.p.c.4506/09 2

days.

2. Today the learned Standing Counsel appearing for the

Municipality submits that orders have been received from the District

Collector, in which it has been directed that the petitioner shall file a

fresh application under the Kerala Conservation of Paddy Land and Wet

Land Act, 2008.

3. In the above circumstances, I dispose of this writ petition

with the following directions:

The petitioner shall file an application before the Committee

constituted under the Kerala Conservation of Paddy Land and Wet

Land Act, 2008. The said Committee shall pass orders on the same as

expeditiously as possible, at any rate, within one month from the date

of receipt of the application and communicate their decision to the

Municipality immediately thereafter. On receipt of the dame, the

Municipality shall pass orders on the petitioner’s application for permit

within a further period of two weeks from the date of receipt of the

order from the Committee under the said Act.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///


                              P.A. to Judge