IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17082 of 2010(I)
1. OMANAKUTTAN, AGED 42,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
2. THE SECRETARY,
3. THE SECRETARY,
4. THE TOWN PLANNER, CORPORATION OF
For Petitioner :SRI.B.S.SIVAJI
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :02/06/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.17082 OF 2010
---------------------------------------
Dated this the 2nd day of June, 2010.
J U D G M E N T
The petitioner has filed this writ petition aggrieved by
Exhibit P2 communication issued by the Town Planner of the
Corporation rejecting the application for building permit.
2. It is submitted that the reasons stated to reject the
application cannot be supported. Various grounds have been
taken in the writ petition to challenge the order. The order is
appealable and the appeal lies before the Tribunal for Local Self
Government Institutions. If an appeal is filed by the petitioner,
the same will be considered by the Tribunal in accordance with
law.
Leaving open the remedy of the petitioner to file an appeal,
this writ petition is disposed of.
T.R. RAMACHANDRAN NAIR
JUDGE
smp