IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23896 of 2009(F)
1. SUNNY HOUSING (INDIA ) PVT LTD.,
... Petitioner
Vs
1. THE CORPORATION OF COCHIN,
... Respondent
2. THE ASST.EXECUTIVE ENGINEER,
3. THE STATE OF KERALA,
For Petitioner :SRI.S.ANANTHAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
````````````````````````````````````````````````````
W.P(C) No. 23896 OF 2009 F
````````````````````````````````````````````````````
Dated this the 25th day of August, 2009
J U D G M E N T
The petitioner applied for a building permit and
remitted the permit fee etc. Later, the matter was taken up by the
Government on certain objections by the local residents and a
stop memo was issued under the instructions of the Government.
That was in September 2006. The construction activity based on
Ext.P1 building permit dated 25.4.2006 thus comes to a stand still.
With the passage of time the question has not been concluded
either way by the Government or by the Corporation. Under such
circumstances, the petitioner sought relief and confined its
submission, at the stage of admission, to its request that the
petitioner may be granted the relief of refund of amounts paid by it
to the Corporation as per Ext.P2. That appears to be a
reasonable request. One does not part with money for no
purpose. The Corporation submits through its learned standing
counsel that the petitioner’s request Ext.P9 has not been received
by the Corporation. The petitioner states that he has the postal
WPC.23896/09
: 2 :
acknowledgment regarding the delivery of the original of Ext.P9.
But, matters need not lie down even for that.
2. In the aforesaid circumstances, without entering on
merits, this writ petition is ordered directing that if the petitioner
produces a copy of Ext.P9, along with the certified copy of this
judgment, the competent authority in the Corporation will take a
final decision on that request, within a period of five weeks
therefrom.
Sd/-
(THOTTATHIL B. RADHAKRISHNAN, JUDGE)
aks
// True Copy //
P.A. to Judge