High Court Kerala High Court

Sivanandan Chettiyar vs The Paravur Municipality on 25 March, 2009

Kerala High Court
Sivanandan Chettiyar vs The Paravur Municipality on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2484 of 2009(U)


1. SIVANANDAN CHETTIYAR,
                      ...  Petitioner

                        Vs



1. THE PARAVUR MUNICIPALITY,
                       ...       Respondent

2. SANTHA KUMARI, D/O.KAMALAMMA,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :SRI.B.SURESH KUMAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/03/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 2484 of 2009
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 25th   March, 2009.

                            J U D G M E N T

The petitioner has applied for a building permit, which was

granted. The validity of the building permit expired. According to the

petitioner, the petitioner has filed an application for extension of the

period of the validity of the permit under Rule 15A of the Kerala

Municipality Building Rules. The grievance of the petitioner is that

the said application is not being considered.

2. The learned counsel for the 1st respondent-Municipality

submits that the application for renewal of building permit would be

duly considered and orders passed.

In the above circumstances, the writ petition is disposed of with

a direction to the 1st respondent to consider and pass orders on the

application for renewal of the building permit submitted by the

petitioner, after affording an opportunity of being heard to the

petitioner and the 2nd respondent, as expeditiously as possible, at any

rate, within one month from the date of receipt of a copy of this

judgment.

Sd/- S. Siri Jagan, Judge.

Tds/