IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24903 of 2008(M)
1. PONNAMMA, D/O.L.KANNI,
... Petitioner
Vs
1. THE VARKALA MUNICIPALITY,
... Respondent
For Petitioner :SRI.SIBY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/08/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 24903 of 2008
--------------------------------------------------------
Dated: AUGUST 19, 2008
JUDGMENT
Admittedly the building constructed by the petitioner is
in a revenue puramboke land. According to the petitioner,
she is carrying on a business in the said building. For the
reason that the land in question is a puramboke land, the
Municipality has not granted licence. But, pursuant to
Exts.P6 and P7, it would appear that licences have been
granted in the past. This year also petitioner has filed
Ext.P8 application for granting licence and orders have not
been passed. But, however, learned counsel for the
Municipality points out that the land in question being a
revenue puramboke land, the Municipality has been
directed by the revenue authorities not to grant licence for
any business ventures.
2. Now that Ext.P8 application made by the petitioner
is pending before the Municipality, it is for the Municipality
WP(C) 24903/08
2
to pass orders thereon, so that if aggrieved, the petitioner
can pursue the matter.
Therefore, without expressing anything on the mertis
of the claim raised by the writ petitioner, this writ petition
is disposed of directing that the 1st respondent shall pass
orders on Ext.P8 as expeditiously as possible, and at any
rate within six weeks of production of a copy of this
judgment, with notice to the petitioner.
ANTONY DOMINIC, JUDGE
mt/-