Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reghunandan.P vs The Palakkad Municipality
2024 Latest Caselaw 13581 Ker

Citation : 2024 Latest Caselaw 13581 Ker
Judgement Date : 27 May, 2024

Kerala High Court

Reghunandan.P vs The Palakkad Municipality on 27 May, 2024

                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
               THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
         MONDAY, THE 27TH DAY OF MAY 2024 / 6TH JYAISHTA, 1946
                          WP(C) NO. 3507 OF 2024
PETITIONER:

              RAGHUNATHAN. V., AGED 61 YEARS
              S/O. NARAYANAN MENON,
              RENUKA COTTAGE, KALPATHY P. O.,
              PALAKKAD DISTRICT,, PIN - 678003

              BY ADVS.
              JACOB SEBASTIAN
              WINSTON K.V
              ANU JACOB


RESPONDENTS:

     1        THE PALAKKAD MUNICIPALITY,
              REPRESENTED BY ITS SECRETARY,
              MUNICIPAL OFFICE, PALAKKAD HEAD POST OFFICE,
              PALAKKAD DISTRICT,, PIN - 678001

     2        THE SECRETARY,
              PALAKKAD MUNICIPALITY, MUNICIPAL OFFICE,
              PALAKKAD HEAD POST OFFICE,
              PALAKKAD DISTRICT,, PIN - 678001

     3        THE DISTRICT TOWN PLANNING OFFICER,
              PALAKKAD, CIVIL STATION,
              PALAKKAD HEAD POST OFFICE,
              PALAKKAD DISTRICT, PIN - 678001

     4        THE STATE OF KERALA,
              REPRESENTED BY ITS SECRETARY,
              DEPARTMENT OF LOCAL SELF GOVERNMENT,
              THIRUVANANTHAPURAM DISTRICT,, PIN - 695001


              SRI.BINOY VASUDEVAN, SC,

              SMT.SHEEBA G, GP


THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 27.05.2024,
ALONG WITH WP(C).28464/2023, 3616/2024 AND CONNECTED CASES, THE COURT
ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        -2-
WPC 3507 of 2024 and connected cases


               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
             THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
         MONDAY, THE 27TH DAY OF MAY 2024 / 6TH JYAISHTA, 1946
                         WP(C) NO. 28464 OF 2023
PETITIONER:

             MOHAMED RIAZ E, AGED 42 YEARS
             S/O. K.A IBRAHIM,
             KURIYAPULLY HOUSE,
             5/152, UPASANA NAGAR,
             PIRAYIRI P.O,
             PALAKKAD DISTRICT, PIN - 678004

             BY ADVS.
             JACOB SEBASTIAN
             WINSTON K.V
             ANU JACOB
             KEERTHY RAJ


RESPONDENTS:

     1       THE PALAKKAD MUNICIPALITY,
             REPRESENTED BY ITS SECRETARY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     2       THE SECRETARY,
             PALAKKAD MUNICIPALITY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD, DISTRICT, PIN - 678001

     3       THE DISTRICT TOWN PLANNING OFFICER,
             PALAKKAD, CIVIL STATION,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     4       THE STATE OF KERALA,
             REPRESENTED BY ITS SECRETARY,
             DEPARTMENT OF LOCAL SELF GOVERNMENT,
                                        -3-
WPC 3507 of 2024 and connected cases

             THIRUVANANTHAPURAM DISTRICT, PIN - 695001

             SRI.BINOY VASUDEVAN, SC,

             SMT.SHEEBA G, GP




      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
27.05.2024, ALONG WITH WP(C).3507/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        -4-
WPC 3507 of 2024 and connected cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
             THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
         MONDAY, THE 27TH DAY OF MAY 2024 / 6TH JYAISHTA, 1946
                          WP(C) NO. 3616 OF 2024
PETITIONER:

             BINEESH CHACKO,
             AGED 45 YEARS
             S/O. CHACKO, ELANJIKKAL HOUSE,
             AKATHETHARA P. O., DHONI,
             PALAKKAD DISTRICT,, PIN - 678009

             BY ADVS.
             JACOB SEBASTIAN
             WINSTON K.V
             ANU JACOB



RESPONDENTS:

     1       THE PALAKKAD MUNICIPALITY,
             REPRESENTED BY ITS SECRETARY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT,, PIN - 678001

     2       THE SECRETARY,
             PALAKKAD MUNICIPALITY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     3       THE DISTRICT TOWN PLANNING OFFICER,
             PALAKKAD, CIVIL STATION,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     4       THE STATE OF KERALA,
             REPRESENTED BY ITS SECRETARY,
             DEPARTMENT OF LOCAL SELF GOVERNMENT,
                                        -5-
WPC 3507 of 2024 and connected cases

             THIRUVANANTHAPURAM DISTRICT,, PIN - 695001



             SRI.BINOY VASUDEVAN, SC,

             SMT.SHEEBA G, GP


      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
27.05.2024, ALONG WITH WP(C).3507/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        -6-
WPC 3507 of 2024 and connected cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
             THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
         MONDAY, THE 27TH DAY OF MAY 2024 / 6TH JYAISHTA, 1946
                         WP(C) NO. 34899 OF 2023
PETITIONERS:

     1       DR.MOHAMMED ISMAIL K.A,
             AGED 57 YEARS
             S/O. AHAMMED SAHIB,
             SUBAHAN MANZIL, N.S.C.B. ROAD,
             METTUPALAYAM STREET,
             PALAKKAD DISTRICT,, PIN - 678001

     2       REENA MOHAMMED ISMAIL,
             AGED 50 YEARS
             W/O. MOHAMMED ISMAIL K.A,
             SUBAHAN MANZIL, N.S.C.B. ROAD,
             METTUPALAYAM STREET,
             PALAKKAD DISTRICT,, PIN - 678001

             BY ADVS.
             JACOB SEBASTIAN
             ANU JACOB
             WINSTON K.V
             KEERTHY RAJ



RESPONDENTS:

     1       THE PALAKKAD MUNICIPALITY,
             REPRESENTED BY ITS SECRETARY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT,, PIN - 678001

     2       THE SECRETARY,
             PALAKKAD MUNICIPALITY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
                                        -7-
WPC 3507 of 2024 and connected cases

             PALAKKAD DISTRICT, PIN - 678001

     3       THE DISTRICT TOWN PLANNING OFFICER,
             PALAKKAD, CIVIL STATION,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     4       THE STATE OF KERALA,
             REPRESENTED BY ITS SECRETARY,
             DEPARTMENT OF LOCAL SELF GOVERNMENT,
             THIRUVANANTHAPURAM DISTRICT, PIN - 695001

             SRI.BINOY VASUDEVAN, SC,

             SMT.SHEEBA G, GP




      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
27.05.2024, ALONG WITH WP(C).3507/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        -8-
WPC 3507 of 2024 and connected cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
             THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
         MONDAY, THE 27TH DAY OF MAY 2024 / 6TH JYAISHTA, 1946
                         WP(C) NO. 36078 OF 2023
PETITIONER:

             R.RUPESH,
             AGED 49 YEARS
             S/O. K.RAMACHANDRAN,
             'SREE KAUSTHUBAM', VENNAKKARA,
             PUTHUPARIYARAM P.O, OLAVAKKODE,
             PALAKKAD DISTRICT, PIN - 678733

             BY ADVS.
             JACOB SEBASTIAN
             WINSTON K.V
             KEERTHY RAJ
             ANU JACOB



RESPONDENTS:

     1       THE PALAKKAD MUNICIPALITY,
             REPRESENTED BY ITS SECRETARY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     2       THE SECRETARY,
             PALAKKAD MUNICIPALITY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     3       THE DISTRICT TOWN PLANNING OFFICER,
             PALAKKAD, CIVIL STATION,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     4       THE STATE OF KERALA,
                                        -9-
WPC 3507 of 2024 and connected cases

             REPRESENTED BY ITS SECRETARY,
             DEPARTMENT OF LOCAL SELF GOVERNMENT,
             THIRUVANANTHAPURAM DISTRICT, PIN - 695001

             SRI.BINOY VASUDEVAN, SC,

             SMT.SHEEBA G, GP


      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
27.05.2024, ALONG WITH WP(C).3507/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        -10-
WPC 3507 of 2024 and connected cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
             THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
         MONDAY, THE 27TH DAY OF MAY 2024 / 6TH JYAISHTA, 1946
                          WP(C) NO. 6521 OF 2024
PETITIONER:

             REGHUNANDAN.P,
             AGED 50 YEARS
             S/O. RAMAKRISHNAN,
             RESIDING AT NANDHANAM,
             FRIENDS COLONY, KUNNATHURMEDU,
             PALAKKAD DISTRICT, PIN - 678013

             BY ADVS.
             JACOB SEBASTIAN
             WINSTON K.V
             ANU JACOB



RESPONDENTS:

     1       THE PALAKKAD MUNICIPALITY,
             REPRESENTED BY ITS SECRETARY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     2       THE SECRETARY,
             PALAKKAD MUNICIPALITY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     3       THE DISTRICT TOWN PLANNING OFFICER,
             PALAKKAD, CIVIL STATION,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     4       THE STATE OF KERALA,
             REPRESENTED BY ITS SECRETARY,
                                        -11-
WPC 3507 of 2024 and connected cases

             DEPARTMENT OF LOCAL SELF GOVERNMENT,
             THIRUVANANTHAPURAM DISTRICT, PIN - 695001

             SRI.BINOY VASUDEVAN, SC,

             SMT.SHEEBA G, GP


      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
27.05.2024, ALONG WITH WP(C).3507/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                        -12-
WPC 3507 of 2024 and connected cases



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
             THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
         MONDAY, THE 27TH DAY OF MAY 2024 / 6TH JYAISHTA, 1946
                          WP(C) NO. 9620 OF 2024
PETITIONER:

             FRANCIS LOURD SAM,
             AGED 80 YEARS
             S/O. LOURD SAM, THEKKEKARA HOUSE,
             PANAMKALAM, CHANDRANAGAR P.O,
             PALAKKAD DISTRICT,, PIN - 678007

             BY ADVS.
             JACOB SEBASTIAN
             WINSTON K.V
             ANU JACOB



RESPONDENTS:

     1       THE PALAKKAD MUNICIPALITY,
             REPRESENTED BY ITS SECRETARY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT,, PIN - 678001

     2       THE SECRETARY,
             PALAKKAD MUNICIPALITY,
             MUNICIPAL OFFICE,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT, PIN - 678001

     3       THE DISTRICT TOWN PLANNING OFFICER,
             PALAKKAD, CIVIL STATION,
             PALAKKAD HEAD POST OFFICE,
             PALAKKAD DISTRICT,, PIN - 678001

     4       THE STATE OF KERALA,
             REPRESENTED BY ITS SECRETARY,
             DEPARTMENT OF LOCAL SELF GOVERNMENT,
                                        -13-
WPC 3507 of 2024 and connected cases

             THIRUVANANTHAPURAM DISTRICT,, PIN - 695001

             SRI.BINOY VASUDEVAN, SC,

             SMT.SHEEBA G, GP




      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
27.05.2024, ALONG WITH WP(C).3507/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                            -14-
WPC 3507 of 2024 and connected cases




                           MOHAMMED NIAS C.P., J.

                      -----------------------------------------------

    W.P.(C.) Nos.3507/2024, 28464/2023, 3616/2024, 34899/2023,

                  36078/2023, 6521/2024 & 9620/2024

                      ---------------------------------------------

                    Dated this the 27th day of May, 2024



                                     JUDGMENT

W.P.(C.) Nos.3507/2024, 28464/2023, 34899/2023, 36078/2023, 6521/2024,

and 9620/2024 are applications filed by the petitioners seeking building permits

for residential purposes. Their applications were rejected on the ground that as

per the approved master plan, the area where permissions were sought falls in

the paddy zone where only residential buildings below 200 sq. metres are

permitted. This Court by its order dated 5.4.2024 passed the following:-

"All these cases relate to the rejection of building permits on the ground that the properties belong to paddy zone in the existing

master plan. Though the learned counsel for the petitioners places

reliance on the judgment of this Court in WP(C)No.24396/2021 dated

15.3.2022 and also Ex.P6 order passed by the Chief Town Planner, for

effective adjudication of the writ petition, the nature of the adjacent

zone is relevant more so in the light of the order passed by the Chief

Town Planner, Ext.P6. The petitioners also have a specific case that

the adjacent land zone is a mixed zone and that there are several

WPC 3507 of 2024 and connected cases

commercial and residential buildings in the area.

Given the above contentions, there will be a direction to the

Municipality to conduct a site inspection of the properties in question.

The Municipality will also intimate the details of the permits for

construction of the commercial or other buildings issued in the

vicinity of the properties in question for which building permits have

been applied for. An affidavit along with the report shall be filed on or

before 21.5.2024. Post these matters on 21.5.2024."

2. In response to the above order, the Municipality has affidavits in all cases

after site inspections, which are extracted hereunder.

"6. The Overseer attached to the Engineering Section after

conducting site inspection had reported that on verification he was

able to locate several residential houses which are below and above

200 sq.meter within a radius of 100 meters of the property of the

petitioner."

"6. The Overseer attached to the Engineering Section after

conducting site inspection had reported that on verification he was

able to locate residential houses which are below and above 200

sq.meter within a radius of 300 meters of the property of the

petitioner. The construction of a commercial building and residential

apartments for which permit had been granted pursuant to the

judgment rendered by this Hon'ble Court is going

WPC 3507 of 2024 and connected cases

"6. The Overseer attached to the Engineering Section after

conducting site inspection had reported that on verification he was

able to locate several commercial and residential buildings around the

property of the petitioners."

"6. The Overseer attached to the Engineering Section after

conducting site inspection had reported that on two sides of the

petitioner's property there are residential houses. On the other two

sides there are vacant plots. There is no commercial buildings in the

said vicinity."

"5. The overseer attached to the Engineering Section after conducting

site inspection had reported that on verification he was able to locate

several residential buildings having a plinth area in excess of 200

sq.metre within a radius of 100 meters from the property of the

petitioner."

"6. The overseer attached to the Engineering Section after conducting

site inspection had reported that on verification he was able to locate

15 residential houses which are below and above 200 sq.meter within

a radius of 100 meters of the property of the petitioner."

3. WP(C)No.3616/2024 is filed seeking a building permit for commercial

buildings which is rejected as per Ext.P2 impugned order on the ground that as

WPC 3507 of 2024 and connected cases

per the Zonal Regulations, only agriculture-related buildings and the residential

buildings below 200 sq. metres are permissible. The affidavit in this case reads as

follows:-

"6. The overseer attached to the Engineering Section after conducting

site inspection had reported that on verification he was able to locate

the construction of a commercial building in excess of 600 meters

within a radius of 300 meters after obtaining building permit. There

are commercial buildings in which restaurants and workshops for

servicing cars are being conducted. There are A1 residential houses in

the locality both having a total plinth area in excess of 200 sq.meter

and also below the same. "

4. Reading of the above affidavits containing the admissions, made after

the site inspection as directed earlier by this Court shows that despite the

objection taken by the Municipality in the impugned orders, several buildings

have come up in utter disregard to the restrictions in the master plan. In view of

the above, the petitioners alone cannot be denied the permits for the stated

reason as it is clear that the Municipality never implemented the restrictions in

putting up buildings. The impugned orders are quashed and there will be a

direction to the second respondent to consider the applications preferred by the

petitioners for building permits disregarding the objection raised in the impugned

orders based on the restrictions in the masterplan if otherwise the applications

are in order. The second respondent will also ensure that the petitioners comply

with the requirements of the law before issuing permits. Orders shall be passed

WPC 3507 of 2024 and connected cases

within six weeks from receipt of a copy of this judgment. Needless to say, the

applications for building permits shall be decided based on the master plan in

existence on the date of the consideration of the applications.

Writ petitions are allowed as above.

Sd/-

MOHAMMED NIAS C.P.

JUDGE

dlk/27.05.2024

WPC 3507 of 2024 and connected cases

APPENDIX OF WP(C) 28464/2023

PETITIONER'S EXHIBITS

EXHIBIT-P1 A TRUE COPY OF THE POSSESSION CERTIFICATE NO.78284043 DATED 04.06.2023 ISSUED BY THE VILLAGE OFFICER, PALAKKAD I VILLAGE OFFICE.

EXHIBIT-P2 A TRUE COPY OF THE ORDER DATED 23.04.2023 ISSUED BY THE REVENUE DIVISIONAL OFFICER, PALAKKAD.

EXHIBIT-P3 A TRUE COPY OF THE ORDER DATED 21.08.2023 ISSUED BY THE SECOND RESPONDENT.

EXHIBIT-P4 A TRUE COPY OF THE ORDER DATED 01.02.2020 ISSUED BY THE CHIEF TOWN PLANNER.

EXHIBIT-P5 A TRUE COPY OF THE JUDGMENT DATED 15.03.2022 IN W.P.(C) NO.24396/2021 OF THIS HONOURABLE COURT.

EXHIBIT-P6 A TRUE COPY OF THE JUDGMENT DATED 23.02.2023 IN W.P.(C) NO.14613/2020 OF THIS HONOURABLE COURT.

RESPONDENTS EXHIBITS

EXHIBIT R-1 (A) TRUE COPY OF THE G.O(MS)NO.210/09/LSGD DATED 11.11.2009

WPC 3507 of 2024 and connected cases

APPENDIX OF WP(C) 3616/2024

PETITIONER'S EXHIBITS

EXHIBIT-P1 A TRUE COPY OF THE POSSESSION CERTIFICATE DATED 28.12.2023 ISSUED BY THE VILLAGE OFFICER, PALAKKAD-2 VILLAGE.

EXHIBIT-P2 A TRUE COPY OF THE OBJECTION LETTER NO.

BA/1008/1563/2023 DATED NIL ISSUED BY THE SECOND RESPONDENT.

EXHIBIT-P3 A TRUE COPY OF THE LETTER DATED 01.02.2020 ISSUED BY THE CHIEF TOWN PLANNER.

EXHIBIT-P4 A TRUE COPY OF THE JUDGMENT DATED 15.03.2022 IN W.P.(C) NO.24396/2021 OF THIS HONOURABLE COURT.

EXHIBIT-P5 A TRUE COPY OF THE JUDGMENT DATED 23.02.2023 IN W.P.(C) NO.14613/2020 OF THIS HONOURABLE COURT.

WPC 3507 of 2024 and connected cases

APPENDIX OF WP(C) 34899/2023

PETITIONERS EXHIBITS

EXHIBIT-P1 A TRUE COPY OF THE POSSESSION CERTIFICATE DATED 21.08.2023 ISSUED BY THE VILLAGE OFFICER, PALAKKAD-2 VILLAGE IN FAVOUR OF THE FIRST PETITIONER.

EXHIBIT-P2 A TRUE COPY OF THE POSSESSION CERTIFICATE DATED 21.08.2023 ISSUED BY THE VILLAGE OFFICER, PALAKKAD-2 VILLAGE IN FAVOUR OF THE SECOND PETITIONER.

EXHIBIT-P3 A TRUE COPY OF THE ORDER DATED 05.04.2023 ISSUED BY THE REVENUE DIVISIONAL OFFICER, PALAKKAD IN FAVOUR OF THE FIRST PETITIONER.

EXHIBIT-P4 A TRUE COPY OF THE ORDER DATED 05.04.2023 ISSUED BY THE REVENUE DIVISIONAL OFFICER, PALAKKAD IN FAVOUR OF THE SECOND PETITIONER.

EXHIBIT-P5 A TRUE COPY OF THE ORDER DATED NIL AVAILABLE IN THE WEBSITE OF THE PALAKKAD MUNICIPALITY AND ISSUED BY THE SECOND RESPONDENT.

EXHIBIT-P6 A TRUE COPY OF THE ORDER DATED 01.02.2020 ISSUED BY THE CHIEF TOWN PLANNER.

EXHIBIT-P7 A TRUE COPY OF THE JUDGMENT DATED 15.03.2022 IN W.P.(C) NO.24396/2021 OF THIS HONOURABLE COURT.

EXHIBIT-P8 A TRUE COPY OF THE JUDGMENT DATED 23.02.2023 IN W.P.(C) NO.14613/2020 OF THIS HONOURABLE COURT.

RESPONDENTS EXHIBITS

EXHIBIT R-1 (A) TRUE COPY OF THE G.O(MS)NO.210/09/LSGD DATED 11.11.2009

WPC 3507 of 2024 and connected cases

APPENDIX OF WP(C) 36078/2023

PETITIONER'S EXHIBITS

EXHIBIT-P1 A TRUE COPY OF THE POSSESSION CERTIFICATE DATED 15.10.2023 RELATING TO THE PLOT.

EXHIBIT-P2 A TRUE COPY OF THE ORDER DATED 13.01.2023 ISSUED BY THE REVENUE DIVISIONAL OFFICER, PALAKKAD.

EXHIBIT-P3 A TRUE COPY OF THE ORDER DATED 05.10.2023 ISSUED BY THE REVENUE DIVISIONAL OFFICER, PALAKKAD.

EXHIBIT-P4 A TRUE COPY OF THE ORDER DATED 20.05.2023 ISSUED BY THE SECOND RESPONDENT.

EXHIBIT-P5 A TRUE COPY OF THE ORDER DATED 01.02.2020 ISSUED BY THE CHIEF TOWN PLANNER.

EXHIBIT-P6 A TRUE COPY OF THE JUDGMENT DATED 15.03.2022 IN W.P.(C) NO.24396/2021 OF THIS HONOURABLE COURT.

EXHIBIT-P7 A TRUE COPY OF THE JUDGMENT DATED 23.02.2023 IN W.P.(C) NO.14613/2020 OF THIS HONOURABLE COURT.

RESPONDENTS EXHIBITS

ANNEXURE R- 1 (A) TRUE COPY OF THE LETTER DATED 5-5-2023 TCPPKD/227/2023-C

WPC 3507 of 2024 and connected cases

APPENDIX OF WP(C) 6521/2024

PETITIONER'S EXHIBITS

EXHIBIT-P1 A TRUE COPY OF THE POSSESSION CERTIFICATE DATED 13.11.2023 ISSUED BY THE VILLAGE OFFICER, PALAKKAD-3 VILLAGE.

EXHIBIT-P2 A TRUE COPY OF THE LETTER DATED 21.08.2019 OF THE REVENUE DIVISIONAL OFFICER, PALAKKAD.

EXHIBIT-P3 A TRUE COPY OF THE OBJECTION LETTER NO.BA/1008/1826/2023 ISSUED BY THE PALAKKAD MUNICIPALITY.


EXHIBIT-P4          A TRUE COPY OF THE LETTER        DATED   01.02.2020
                    ISSUED    BY    THE CHIEF         TOWN     PLANNER,
                    THIRUVANANTHAPURAM.

EXHIBIT-P4(A)       A TYPED COPY OF THE EXHIBIT-P4.

EXHIBIT-P5          A TRUE COPY OF THE JUDGMENT DATED 15.03.2022 IN

W.P.(C) NO.24396/2021 OF THIS HONOURABLE COURT.

EXHIBIT-P6 A TRUE COPY OF THE JUDGMENT DATED 23.02.2023 IN W.P.(C) NO.14613/2020 OF THIS HONOURABLE COURT.

WPC 3507 of 2024 and connected cases

APPENDIX OF WP(C) 9620/2024

PETITIONER'S EXHIBITS

EXHIBIT-P1 A TRUE COPY OF THE POSSESSION CERTIFICATE DATED 18.09.2023 ISSUED BY THE VILLAGE OFFICER; PALAKKAD-2 VILLAGE.

EXHIBIT-P2 A TRUE COPY OF THE REJECTION LETTER DATED 01.03.2024 ISSUED BY THE SECOND RESPONDENT.

EXHIBIT-P3 A TRUE COPY OF THE LETTER DATED 01.02.2020 ISSUED BY THE CHIEF TOWN PLANNER.

EXHIBIT-P3(A) A TYPED COPY OF THE EXHIBIT-P3.

EXHIBIT-P4 A TRUE COPY OF THE JUDGMENT DATED 15.03.2022 IN W.P.(C) NO.24396/2021 OF THIS HONOURABLE COURT.

EXHIBIT-P5 A TRUE COPY OF THE JUDGMENT DATED 23.02.2023 IN W.P. (C) NO.14613/2020 OF THIS HONOURABLE COURT.

WPC 3507 of 2024 and connected cases

APPENDIX OF WP(C) 3507/2024

PETITIONER'S EXHIBITS

EXHIBIT-P1 A TRUE COPY OF THE LAND TAX PAID RECEIPT DATED 20.04.2023 ISSUED BY THE VILLAGE OFFICER, PALAKKAD-2 VILLAGE.

EXHIBIT-P2 A TRUE COPY OF THE REJECTION LETTER DATED 08.01.2024 ISSUED BY THE SECOND RESPONDENT.

EXHIBIT-P3 A TRUE COPY OF THE LETTER DATED 01.02.2020 ISSUED BY THE CHIEF TOWN PLANNER.

EXHIBIT-P4 A TRUE COPY OF THE JUDGMENT DATED 15.03.2022 IN W.P.(C) NO.24396/2021 OF THIS HONOURABLE COURT.

EXHIBIT-P5 A TRUE COPY OF THE JUDGMENT DATED 23.02.2023 IN W.P.(C) NO.14613/2020 OF THIS HONOURABLE COURT.

RESPONDENTS EXHIBITS

EXHIBIT R- 1 (A) TRUE COPY OF G.O(MS)NO.210/09/LSGD DATED 11.11.2009

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter