IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10620 of 2010(B)
1. ABDUSALAM K.T., S/O.BEERAN,
... Petitioner
Vs
1. DISTRICT COLLECTOR, MALAPPURAM DISTRICT,
... Respondent
2. OTHUKUNGAL GRAMA PANCHAYATH,
For Petitioner :SRI.K.I.SAGEER
For Respondent :SRI.K.RAMACHANDRAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/05/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 10620 of 2010
==================
Dated this the 21st day of May, 2010
J U D G M E N T
The petitioner is the owner of a lorry. The District Collector has issued
circulars directing local bodies to prepare a list of lorries for transporting river
sand from kadavus in the 2nd respondent Panchayat to the beneficiaries. The
petitioner’s grievance in this writ petition is that the 2nd respondent is not
including the petitioner’s lorry in the list so prepared. The petitioner has filed
Ext.P3 request to include the petitioner’s vehicle also in the list. The
petitioner now seeks a direction to the 2nd respondent to consider and pass
orders on Ext.P3 expeditiously.
2. I have heard the learned counsel for the 2nd respondent also. He
would submit that the records do not show that Ext.P3 has been received in
the office of the Panchayat.
3. In the above circumstances, this writ petition is disposed of with
the following directions:
The petitioner shall file another application before the 2nd respondent
within two weeks. The 2nd respondent shall consider and pass orders on the
same as expeditiously as possible, at any rate, two weeks from the date of
receipt of the application, after hearing the petitioner. The petitioner shall
produce a certified copy of this judgment before the 2nd respondent for
compliance, along with the application to be filed by the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2