IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27435 of 2010(D)
1. NAZAR.T.H., S/O.HYDROSE, AGED 40,
... Petitioner
Vs
1. THE PUBLIC INFORMATION OFFICER &
... Respondent
2. THE ASSISTANT PUBLIC INFORMATION OFFICER
3. THE PUBLIC INFORMATION OFFICER,
For Petitioner :SRI.K.R.VINOD
For Respondent :SRI.S.SHANAVAS KHAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/09/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 27435 of 2010 D
```````````````````````````````````````````````````````
Dated this the 8th day of September, 2010
J U D G M E N T
The petitioner submits that he made an application to the
first respondent, requesting for the issuance of a building permit and a
building plan issued in favour of another person. It is stated that in
response thereto he was issued Ext.P2 enclosing the building permit
only. He submitted Ext.P3 appeal to the second respondent and there
was no response. It is in these circumstances the writ petition was filed.
2. The Standing Counsel appearing for respondents 1 and 2
submits that they are willing to issue copy of the building plan to the
petitioner provided the petitioner remits the fee prescribed for the said
purpose. When this submission was made, counsel for the petitioner
agrees to remit the fee also.
Therefore, this writ petition is disposed of directing respondents 1
and 2 to issue the building plan sought for by the petitioner, on the
petitioner remitting the fee prescribed therefor. Copy of the plan shall be
issued within ten days from the remittance of the fee.
(ANTONY DOMINIC, JUDGE)
aks