Kerala High Court
Peringattu Thodiyil Abdul Nazer vs The Secretary on 19 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9011 of 2010(B)
1. PERINGATTU THODIYIL ABDUL NAZER,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/03/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).9011/2010
--------------------
Dated this the 19th day of March, 2010
JUDGMENT
The prayer sought in the writ petition is to quash Ext.P8,
an order passed by the Secretary of the Panchayat cancelling
Ext.P4 building permit. Admittedly Ext.P8 is an appealable order
in terms of the provisions under the Kerala Panchayat Raj Act.
Having regard to the above, without prejudice to the right
of the petitioner to pursue the appellate remedy, the writ
petition is closed.
ANTONY DOMINIC,
Judge
mrcs