IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9596 of 2009(T)
1. SUNIL.C.V, S/O.VELAYUDHAN,CHENTHURUTHY
... Petitioner
Vs
1. THE VILLAGE OFFICER,POYYA GROUP VILLAGE
... Respondent
2. THE SUB-INSPECTOR OF POLICE, MALA POLICE
For Petitioner :SRI.MANSOOR.B.H.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/03/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.9596 OF 2009
------------------------
Dated this the 25th day of March, 2009.
JUDGMENT
Petitioner states that he is the absolute owner in
possession of 15.4.cents of land in Survey No.165/1 of
Madathumpady Village in Kodungallur Taluk. According to
him in order to make a portion of the plot suitable for
construction of a residential plot, he wanted to remove soil
from the land for leveling the same. Counsel also refers to
Ext.P5 building permit that was obtained. Petitioner states
that he attempted to make an application to the first
respondent, but however the same was declined to be
accepted. There upon, the writ petition is filed contending
that in view of Exts.P7 to P10 judgments petitioner is
entitled to remove the soil
2. From the facts stated above, it is seen that the case
of the petitioner is that he wanted to make application but
WP(c).No.9596/09 /2/
the same was declined to be accepted by the first respondent.
Taking into account the above averment, I direct that it
will be open to the petitioner to make an application before
the first respondent, in which case the same will be accepted
by the first respondent, and orders will be passed, as
expeditiously as possible and at any rate within four weeks
from the date of production of a copy of the judgment, taking
into account Exts.P7 to P10 judgments.
Petitioner shall produce a copy of the judgment before
the first respondent along with a copy of the writ petition for
compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.9596/09 /2/