IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34779 of 2008(M)
1. SREEKANTAN NAIR, PANCHAMI, VAZHUTHUR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. NEYYATTINKARA MUNICIPALITY,
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/12/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No. 34779 of 2008
==================
Dated this the 10th day of December, 2008.
J U D G M E N T
The petitioner challenges Exts.P1, P2 and P4 orders.
Ext.P1 is the order of the 2nd respondent Municipality, rejecting
the application of the petitioner for building permit on the
ground that as per the master plan prepared under the Town
Planning Act, the area in question is a residential area and
petitioner’s application for building permit for construction of
a commercial building cannot therefore be granted. Ext.P2 is
the order of the Government whereby the petitioner’s
application for individual exemption from the scheme has been
rejected, in view of the fact that this court had in O.P. No.8740
of 1997 held that no such individual exemption can be granted
in respect of the scheme. Ext.P4 is a notice issued by the 2nd
respondent Municipality, whereby, the petitioner’s application
for exemption from the purview of the scheme has been
rejected.
2. I have considered the contentions of the petitioner in
this case.
W.P(C)No. 34779 of 2008 – 2 –
3. The petitioner does not dispute the fact that a town
planning scheme is in existence. The Municipality has held
that as per that scheme the area in question is shown as a
residential area and therefore no building permit has been
issued for commercial purpose. In so far as Ext.P1 is
concerned, if the petitioner is aggrieved by the same, the
petitioner’s remedy lies in challenging the same by filing an
appeal as provided under the Kerala Municipality Act. As far
as Exts.P2 and P4 are concerned, the same are passed on the
basis of a Division Bench decision of this court holding that the
Government cannot grant individual exemption from a town
planning scheme, and therefore the same cannot be faulted.
In the above circumstances, without prejudice to the right
of the petitioner to challenge Ext.P1 in an appeal, this writ
petition is dismissed.
S.SIRI JAGAN, JUDGE
rhs