High Court Kerala High Court

Saidu Muhammed P.K vs State Of Kerala on 27 May, 2008

Kerala High Court
Saidu Muhammed P.K vs State Of Kerala on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15549 of 2008(A)


1. SAIDU MUHAMMED P.K.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SPECIAL GRADE SECRETARY,

3. EXECUTIVE ENGINEER,

                For Petitioner  :SRI.P.S.ABDUL KAREEM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/05/2008

 O R D E R
                       ANTONY DOMINIC, J.


                  = = = = = = = = = = = = = =
                  W.P.(C) No. 15549 OF 2008 - A
                  = = = = = = = = = = = = = =


                  Dated this the 27th May, 2008.


                          J U D G M E N T

The challenge in this writ petition is against Ext. P2 by which

an application made by the petitioner for a building permit has been

rejected. Ext. P2 is an appealable order in terms of the provisions

contained in the Kerala Panchayat Raj Act and therefore relegating

the petitioner to pursue his remedy of appeal, this writ petition is

disposed of.

ANTONY DOMINIC
JUDGE
jan/-