IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16330 of 2004(R)
1. K.PADMANABHA PILLAI, KANNIKATTU HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DEPUTY DIRECTOR OF PANCHAYATS,
3. AROOKUTTY GRAMA PANCHAYAT, REPRESENTED
4. THE SECRETARY, AROOKUTTY GRAMA
5. KARUNAKARAN PILLAI SIVADASAN PILLAI,
For Petitioner :SRI.MURALI PURUSHOTHAMAN
For Respondent :SMT.AYSHA YOUSEFF
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/08/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No. 16330 of 2004
----------------------------------------------
Dated 29th August, 2008.
J U D G M E N T
Petitioner is aggrieved by the steps taken by the
Deputy Director of Panchayats and the Government in the matter
of cancellation of the number already allotted to the building
constructed by the petitioner. Since a Tribunal has been
constituted, the remedy open to the 5th respondent is only to
move the Tribunal. Therefore, the impugned orders are quashed,
without prejudice to the liberty to the 5th respondent to move the
Tribunal for Local Self Government Institutions. It is made clear
that neither the Deputy Director nor the Government shall
interfere in the matter.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.16330 of 2004
———————————————-
J U D G M E N T
Dated 29th August, 2008.