High Court Kerala High Court

V.P.Madhavi vs The Tirur Municipality on 1 February, 2010

Kerala High Court
V.P.Madhavi vs The Tirur Municipality on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25056 of 2009(B)


1. V.P.MADHAVI, AGED 60,
                      ...  Petitioner

                        Vs



1. THE TIRUR MUNICIPALITY,TIRUR,
                       ...       Respondent

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/02/2010

 O R D E R
                        ANTONY DOMINIC, J
                       -------------------
                        W.P.(C).25056/2009
                      --------------------
             Dated this the 1st day of February, 2010

                            JUDGMENT

1. Petitioner’s grievance is that the respondent Municipality is

not accepting Ext.P4 application submitted by her for obtaining

permit for constructing a house in the plot mentioned in the

application. It is stated that the petitioner has derived title as

per Exts.P1 and Ext.P3, the certificate of possession of her

property. According to the petitioner, there already existed a

house for the last 40 years and the petitioner intends to

reconstruct a house by demolishing the existing one. Petitioner

refers to Exts.P5 to P7 to support her contentions that she is

residing in the house in existence of her property.

2. Despite service of notice, there is no representation on

behalf of the respondent Municipality.

3. If as stated by the petitioner, she is residing in the house

which is already in existence and intends to reconstruct the

house, as the property of the petitioner is shown as ‘Nancha’,

W.P.(C).25056/09
2

the property has to be inspected and the actual state of affairs

should be ascertained by the 1st respondent and orders on the

application shall be passed on that basis.

4. In view of the above, I dispose of this writ petition directing

that it will be open to the petitioner to produce Ext.P4 application

and supporting documents before the 1st respondent and if such

an application was tendered that will be accepted, property will

be inspected and orders will be passed on Ext.P4 application in

the light of the aforesaid observations. Orders shall be passed

as above, as expeditiously as possible, at any rate, within four

weeks of production of a copy of this judgment.

ANTONY DOMINIC,
Judge

mrcs