IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31763 of 2007(F)
1. TOMY.P.J., S/O.JOSEPH,
... Petitioner
Vs
1. ANGAMALY MUNICIPALITY, ANGAMALY,
... Respondent
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :31/10/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.31763 OF 2007
...........................................................
DATED THIS THE 31ST OCTOBER, 2007
J U D G M E N T
Mr.V.M.Kurian, Standing Counsel on instructions from the 1st
respondent-Municipality submits that the Municipality is yet to receive
Ext.P2 application. The learned counsel for the petitioner now
submits that considering Ext.P2 application the same was verbally
rejected by the respondent on the reason that the land upon which
building is proposed to be constructed is Nilam.
2. Under these circumstances, I dispose of the Writ Petition
issuing the following directions:-
1) If Ext.P2 application has been received by the Municipality and
the Municipality has not passed any orders on the same, the
Municipality will consider Ext.P2 in the light of the various grounds
raised in this Writ Petition and pass orders. The orders so passed will
be communicated to the petitioner.
2) If the Municipality is yet to receive Ext.P2, the petitioner is
permitted to file Ext.P2 again in which case the Municipality will
consider the same and issue hearing notice to the petitioner and pass
WP(C)N0.31763/07
-2-
orders on the application to be submitted by the petitioner, if the
application is submitted within three weeks of receiving copy of this
judgment.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.31763/07
-3-