High Court Kerala High Court

P. Kunhiraman Nair vs Thalassery Municipality on 11 November, 2008

Kerala High Court
P. Kunhiraman Nair vs Thalassery Municipality on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33184 of 2008(A)


1. P. KUNHIRAMAN NAIR,
                      ...  Petitioner

                        Vs



1. THALASSERY MUNICIPALITY,
                       ...       Respondent

2. SECRETARY,

3. MUNICIPAL ENGINEER,

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/11/2008

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

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

                   W.P(C).No.33184 of 2008

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

           Dated this the 11th day of November, 2008

                         J U D G M E N T

The petitioner challenges the order rejecting his application

for a building permit. The Kerala Municipality Act provides for an

appeal against such orders. Therefore, without prejudice to the

right of the petitioner to challenge the order rejecting the

application for permit in a properly constituted appeal as

provided under the Kerala Municipality Act, this writ petition is

dismissed.

Sd/-

sdk+                                       S.SIRI JAGAN, JUDGE

           ///True copy///




                           P.A. to Judge

2