Kerala High Court
Nazeera Banu vs The Manjeri Municipality on 4 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM WP(C).No. 3769 of 2009(W) 1. NAZEERA BANU, KOORIMANNIL VALIYAPURAM, ... Petitioner Vs 1. THE MANJERI MUNICIPALITY, MANJERI, ... Respondent For Petitioner :SRI.T.P.GOPAKUMAR For Respondent : No Appearance The Hon'ble MR. Justice S.SIRI JAGAN Dated :04/02/2009 O R D E R S. Siri Jagan, J. =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-= W. P (C) No. 3769 of 2009 =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-= Dated this, the 4th February, 2009. J U D G M E N T
Petitioner challenges Ext. P4 order by which petitioner’s
application for a building permit has been rejected. I am not inclined
to entertain that challenge, since the petitioner has an effective
alternate remedy by way of appeal as provided under the Kerala
Municipality Act and the Kerala Municipality Building Rules.
Therefore, without prejudice to that right, this writ petition is
dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.