High Court Kerala High Court

St.Marys Forane Church vs Chalakudy Municipality on 24 February, 2010

Kerala High Court
St.Marys Forane Church vs Chalakudy Municipality on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5975 of 2010(V)


1. ST.MARYS FORANE CHURCH, CHALAKUDY
                      ...  Petitioner

                        Vs



1. CHALAKUDY MUNICIPALITY
                       ...       Respondent

2. THE SECRETARY, CHALAKUDY MUNICIPALITY

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/02/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                  W.P.(C) NO.5975 OF 2010 (V)
             --------------------------------------------------
          Dated this the 24th day of February, 2010

                          J U D G M E N T

Heard both side.

2. It is stated that Ext.P1 building permit was issued to the

petitioner for the construction of a Hall with validity period up to

29.10.2009. It is stated that the construction could not be

completed and therefore they submitted Ext.P2 application

requesting for renewal of the building permit. Orders have not been

passed on Ext.P2 and with that grievance the writ petition is filed.

3. If as stated, Ext.P2 has been received and is pending,

there is no reason why the 2nd respondent shall not consider the

application and pass orders thereon.

Therefore, I direct the 2nd respondent to consider Ext.P2 and

pass orders thereon, as expeditiously as possible and at any rate

within 2 weeks from the date of production of a copy of this

judgment along with a copy of this writ petition.

(ANTONY DOMINIC)
JUDGE
vi/