High Court Kerala High Court

Prof. J.Louis Panjikaran vs The State Of Kerala on 26 November, 2008

Kerala High Court
Prof. J.Louis Panjikaran vs The State Of Kerala on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34933 of 2008(H)


1. PROF. J.LOUIS PANJIKARAN,
                      ...  Petitioner

                        Vs



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

2. THE CHERTHALA MUNICIPALITY,

3. THE CHIEF TOWN PLANNING OFFICER,

4. THE DISTRICT TOWN PLANNING OFFICER,

                For Petitioner  :SRI.VARGHESE PREM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/11/2008

 O R D E R
                          S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.34933 OF 2008
               ----------------------------------------
              Dated this the 26th day of November, 2008

                             JUDGMENT

The petitioner challenges Ext.P2 order of the Municipality,

whereby the petitioner’s application for issuing a building permit

has been rejected. Against such order, the Kerala Municipality

Act provides for an appeal. Therefore, 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 in the Kerala Municipality Act, this writ

petition is dismissed.

S. SIRI JAGAN, JUDGE

Acd