IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5978 of 2009(N)
1. SUNNY MATHEW, S/O. THOMAS MATHAI,
... Petitioner
2. MONCY VARGHESE,S/O. THOMAS VARGHESE,
Vs
1. PATHANAMTHITTA MUNICIPALITY,
... Respondent
2. DIRECTOR OF FIRE FORCE,
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/03/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.5978 OF 2009
----------------------------------------
Dated this the 11th day of March, 2009
JUDGMENT
The petitioners’ grievance in this writ petition is that in
respect of a building constructed with the permit of the
Municipality, the Municipality is not forwarding the application for
Fire NOC to the 2nd respondent. They, therefore, seek a direction
to the Municipality to forward their application to the 2nd
respondent for grant of Fire NOC.
2. I have heard the learned Standing Counsel appearing
for the Municipality also. The learned Standing Counsel for the
Municipality submits that the Municipality is taking steps to
initiate fresh proceedings against the petitioners as directed in
Ext.P8 order of the Tribunal.
3. I am of opinion that the proposed action to be initiated
by the Municipality need not stand in the way of the Municipality
forwarding the application for Fire NOC to the 2nd respondent
without prejudice to the contention of the Municipality that the
construction is in violation of the Kerala Municipality Building
W.P.(c)No.5978/09 2
Rules.
In the above circumstances, the writ petition is disposed
of with a direction to the Municipality to forward the
application for Fire NOC submitted by the petitioners to the 2nd
respondent without prejudice to the right of the Municipality to
take appropriate action as permitted by Ext.P8 order. I make
it abundantly clear that the fact that the Municipality has
forwarded the application to the 2nd respondent shall not be
held as estopping the Municipality from taking the contention
that the construction is in violation of the Kerala Municipality
Building Rules, if the construction is in fact in violation of
Rules. The application shall be forwarded to the 2nd
respondent within a period of two weeks from the date of
receipt of a copy of this judgment.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.5978/09 3