IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17410 of 2009(U)
1. P.K.HARIS, S/O. MOIDEEN HAJI,
... Petitioner
Vs
1. THE MALAPPURAM MUNICIPALITY,
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :SRI.N.ABDUL MAJEED,SC,MALAPPURAM MUNCIP
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/06/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.17410 OF 2009
-------------------------------------------
Dated this the 26th day of June, 2009
JUDGMENT
The petitioner submitted an application for construction of
a commercial building. The Municipality issued Ext.P1 stating
that the area in question is included as paddy field as per the
approved master plan with the Municipality. The petitioner
obtained exemption from the provisions of the Kerala Land
Utilisation Order, 1967 for conversion of the land. Whatever
that be, as held in Ext.P3 judgment, the detailed town planning
scheme in question had never become operational and cannot be
put against the petitioner. For the aforesaid reasons, Ext.P1 is
quashed and this writ petition is ordered directing that the
application of the petitioner for building permit will be
considered and permit granted if the application is otherwise in
order, without reference to the grounds stated in Ext.P1, within
a period of one month from the date of receipt of a copy of this
judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.26/6.