High Court Kerala High Court

Sobi vs Mattathur Grama Panchayath on 21 November, 2008

Kerala High Court
Sobi vs Mattathur Grama Panchayath on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34429 of 2008(W)


1. SOBI, CHEMBOTHUPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. MATTATHUR GRAMA PANCHAYATH,
                       ...       Respondent

2. THE SECRETARY,

3. STATE OF KERALA,

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/11/2008

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                 W. P (C) Nos. 34429 & 34430 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 21st    November, 2008.

                            J U D G M E N T

In both these writ petitions, the petitioners are aggrieved by

rejection of their applications for building permits.

I am not inclined to entertain these writ petitions since the

petitioners have an effective alternate remedy by way of appeal as

provided under the Kerala Panchayat Raj Act. Therefore, without

prejudice to the right of the petitioners to challenge the impugned

orders in appeals as provided under the Kerala Panchayat Raj Act,

these writ petitions are dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.