IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21858 of 2008(B)
1. PAULOSE.P.T, S/O.THAVOOTTY, AGED 82 YRS,
... Petitioner
Vs
1. THE CORPORATION OF CALICUT, REPRESENTED
... Respondent
2. THE SECRETARY, THE CORPORATION OF
For Petitioner :SRI.PULIKKOOL ABUBACKER
For Respondent :SRI.K.D.BABU,SC,KOZHIKODE CORPORATION
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/10/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.21858 OF 2008
----------------------------------------
Dated this the 30th day of October, 2008
JUDGMENT
The petitioner is challenging Ext.P1 order, whereby the
petitioner has been directed to demolish a shed constructed by
him allegedly without obtaining building permit from the
Corporation. The petitioner has got an effective alternate remedy
by way of appeal as provided under the Kerala Municipalities Act.
That being so, I am not inclined to entertain this writ petition.
Accordingly, without prejudice to the right of the petitioner
to challenge the impugned order in an appeal as provided under
the Kerala Municipalities Act, this writ petition is dismissed.
However, to enable the petitioner to move the Appellate
Authority for interim orders, I direct that coercive proceedings
pursuant to the impugned order shall be kept in abeyance for a
period of two weeks.
S. SIRI JAGAN, JUDGE
Acd