High Court Kerala High Court

Varghese vs State Of Kerala on 6 October, 2008

Kerala High Court
Varghese vs State Of Kerala on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29457 of 2008(F)


1. VARGHESE, S/O. JOSEPH, AGED 52 YEARS,
                      ...  Petitioner
2. YACOB, S/O. ULAHANNAN, AGED 71 YEARS,

                        Vs



1. STATE OF KERALA,  REPRESENTED BY
                       ...       Respondent

2. THE SECRETARY, KOTHAMANGALAM

3. C.P. MATHEW, S/O. PETER,

                For Petitioner  :SRI.M.V.SABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :06/10/2008

 O R D E R
                         S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.29457 OF 2008
              ----------------------------------------
               Dated this the 6th day of October, 2008

                            JUDGMENT

The petitioners claim to be co-owners of 22.397 cents of

land in Kothamangalam Village along with the 3rd respondent. A

building has been constructed therein having ground floor and 1st

floor. The petitioners allege that the 3rd respondent obtained a

permit for constructing the 2nd floor of the building without the

junction of the petitioners as applicants. The petitioners’

contention is that in view of Rule 21 read with Rule 15A(11) of

the Kerala Building Rules, the 2nd respondent has no jurisdiction

to issue the permit without the application for permit having been

signed by all the co-owners.

2. I am of opinion that this is a matter, which the

petitioners have to take in an appeal in accordance with the

provisions of the Kerala Municipalities Act. Therefore, I am not

inclined to entertain this writ petition.

3. The learned counsel for the petitioners submits that

the petitioners were not served with a copy of the decision of the

W.P.(c)No.29457/08 2

Municipality and therefore the petitioners had to obtain copy of

the same by resort to proceedings under the Right to

Information Act. The petitioners express an apprehension

that since the limitation period prescribed for filing an appeal

has already expired, the appellate authority may dismiss the

appeal on the ground of limitation.

4. It is settled law that the time taken for obtaining

copy of the impugned order has to be excluded for computing

the period of limitation. That being so, there is no basis for

the apprehension raised by the petitioners.

Accordingly, the writ petition is disposed of without

prejudice to the right of the petitioners to file an appeal

against the impugned order.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.29457/08 3