High Court Kerala High Court

Puzhankadavan Shanmughadasan vs Malappuram Municipality on 30 September, 2008

Kerala High Court
Puzhankadavan Shanmughadasan vs Malappuram Municipality on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28996 of 2008(B)


1. PUZHANKADAVAN SHANMUGHADASAN,
                      ...  Petitioner

                        Vs



1. MALAPPURAM MUNICIPALITY, REPRESENTED
                       ...       Respondent

2. THE SECRETARY, MALAPPURAM MUNICIPALITY,

                For Petitioner  :SRI.T.K.AJITH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/09/2008

 O R D E R
                         S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.28996 OF 2008
              ----------------------------------------
             Dated this the 30th day of September, 2008

                            JUDGMENT

The petitioner challenges Ext.P2 order, whereby the

petitioner’s application for a building permit has been rejected.

Since the petitioner has an effective alternate remedy by way of

appeal as provided under the Kerala Municipalities Act, I am not

inclined to entertain this writ petition.

Accordingly, without prejudice to the right of the petitioner

to challenge Ext.P2 order in an appeal as provided under the

Kerala Municipalities Act, this writ petition is dismissed.

S. SIRI JAGAN, JUDGE

Acd