IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29341 of 2008(R)
1. SIVAN.T.K
... Petitioner
Vs
1. THE KERALA COASTAL ZONE MANAGEMENT
... Respondent
2. THE SECRETARY
For Petitioner :SRI.PAUL MATHEW (PERUMPILLIL)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/10/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.29341 of 2008
==================
Dated this the 14th day of October, 2008.
J U D G M E N T
The petitioner challenges Ext.P2 order of the 2nd
respondent – Panchayath, rejecting the petitioner’s application
for building permit on the ground that the property on which
the petitioner proposes to construct building comes within the
CRZ notification. I am of opinion that the petitioner has got an
effective alternate remedy by way of appeal as provided under
the Kerala Panchayath Raj Act. Therefore I am not inclined to
entertain this writ petition on merits. Accordingly, this writ
petition is dismissed without prejudice to the right of the
petitioner to resort to appropriate remedies as provided under
the Kerala Panchayath Raj Act against Ext.P2 order.
S.SIRI JAGAN, JUDGE
rhs