High Court Kerala High Court

Kuttampuzha Grama Panchayat vs State Of Kerala on 20 June, 2008

Kerala High Court
Kuttampuzha Grama Panchayat vs State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24808 of 2004(C)


1. KUTTAMPUZHA GRAMA PANCHAYAT,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY TO GOVERNMENT,

3. THE DIVISIONAL FOREST OFFICER,

4. THE DISTRICT EXPERT COMMITTEE FOR

5. THE PRINCIPAL CHIEF CONSERVATOR OF

6. UNION OF INDIA, REPRESENTD BY THE

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2008

 O R D E R
                       KURIAN JOSEPH, J.
             ----------------------------------------------
                 W.P.(C) No.24808 of 2004
             ----------------------------------------------
                   Dated 20th June, 2008.

                         J U D G M E N T

In view of the intervening developments, whereby

the disputed two kadavus were omitted by the Panchayat for the

purpose of sand mining, in case the Panchayat has any surviving

grievance with regard to other kadavus, they may pursue the

same before the District Collector.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.24808 of 2004

———————————————-

J U D G M E N T

Dated 20th June, 2008.