High Court Kerala High Court

Prasanna.K vs Thrikkakara Grama Panchayath on 6 August, 2008

Kerala High Court
Prasanna.K vs Thrikkakara Grama Panchayath on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16763 of 2008(U)


1. PRASANNA.K, 1071A, SATALLITE
                      ...  Petitioner

                        Vs



1. THRIKKAKARA GRAMA PANCHAYATH,
                       ...       Respondent

2. MALATHI PODUVAL, 1072A, SATTALITE

3. ANANTHAKRISHNAN.P, CHAITHRAM,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.KKM.SHERIF

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/08/2008

 O R D E R
                     ANTONY DOMINIC, J.

          --------------------------------------------------------

                    W.P.(C) 16763 of 2008

          --------------------------------------------------------

                   Dated: AUGUST 6, 2008

                             JUDGMENT

The challenge in this writ petition is against

Ext.P11, an order passed by the respondent Panchayat,

revoking Ext.P4 building permit granted to the petitioner.

2. In view of the disputed questions of fact that

are agitated in this writ petition, I feel the appropriate

course available to the petitioner is to file a statutory

appeal against Ext.P11. The petitioner may do so.

3. It is directed that if an appeal is filed within four

weeks from today, the Appellate Authority shall entertain

the appeal on merits, with notice to all concerned and

dispose of the matter. It is clarified that depending upon

the outcome of the appeal, it will be open to the Appellate

Authority to pass appropriate orders regarding the

WP(C) 16763/08
2

construction undertaken by the petitioner on the strength of

the interim order passed in this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE

mt/-