High Court Kerala High Court

S.Shihab vs The Kollam Muncipal Corporation on 30 September, 2008

Kerala High Court
S.Shihab vs The Kollam Muncipal Corporation on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29043 of 2008(G)


1. S.SHIHAB, SHIHAB MANZIL, CURZON ROAD,
                      ...  Petitioner

                        Vs



1. THE KOLLAM MUNCIPAL CORPORATION,
                       ...       Respondent

2. THE TOWN PLANNING OFFICER, MUNICIPAL

3. THE STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.V.K.BEERAN

                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.29043 OF 2008
             ----------------------------------------
            Dated this the 30th day of September, 2008

                           JUDGMENT

The petitioner challenges Ext.P18 order, whereby the

building permit issued to the petitioner has been cancelled by the

1st respondent Corporation.

I am not inclined to entertain the challenge against Ext.P18

order since the petitioner has an effective alternate remedy by

way of appeal against that order before the Appellate Authority

as provided under the Kerala Municipalities Act. Therefore,

without prejudice to the right of the petitioner to resort to the

appellate remedies, this writ petition is dismissed.

S. SIRI JAGAN, JUDGE

Acd