High Court Kerala High Court

P.N.Krishnakumar vs The State Of Kerala on 28 July, 2010

Kerala High Court
P.N.Krishnakumar vs The State Of Kerala on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22534 of 2010(N)


1. P.N.KRISHNAKUMAR,S/O.NANU,RESIDING
                      ...  Petitioner
2. T.S.MALATHY,W/O.P.N.KRISHNAKUMAR,

                        Vs



1. THE STATE OF KERALA,REPRESENTED BY
                       ...       Respondent

2. THE GURUVAYOOR MUNICIPALITY,

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/07/2010

 O R D E R
                     T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 22534 of 2010-N
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 28th day of July, 2010.

                                JUDGMENT

Aggrieved by the communication issued by the Municipality rejecting

the applications for building permit, this writ petition has been filed. The

reason shown is that the lands belonging to the petitioners are reserved for

parking and open space under a master plan, viz. D.T.P. Scheme.

2. Heard learned Standing Counsel for the Municipality. It is

submitted that the existing building is sought to be renovated and extended,

but since the petitioners had constructed the existing building without

obtaining proper permit, already proceedings are pending under Section 406

of the Act and the present order, Ext.P1 has been actually issued in those

proceedings, without reference to the alleged violations in the construction.

Learned counsel for the Municipality also submitted that the DTP Scheme

has been amended recently and the amended scheme permits construction

of residential houses in the particular area in question.

3. In that view of the matter, Ext.P1 cannot survive and hence it is

quashed. The matter will be reconsidered by the Municipality in accordance

with the rules. The finalisation of the proceedings under Section 406 of the

wpc 22534/2010 2

Act will be done only after hearing the petitioners and the application for

building permit also will be disposed of in accordance with the rules,

expeditiously.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/