IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6656 of 2008(P)
1. SIVAN PILLAI, AGED 58 YEARS,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :SRI.S.SREEKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :26/03/2008
O R D E R
PIUS C.KURIAKOSE,J
=========================
W.P.(C).No.6656 of 2008
==========================
Dated this the 26th day of March, 2008
JUDGMENT
Adv. Sri.S.Sreekumar, counsel for the Panchayat submits
that after receiving Ext.P1 if the petitioner files a statement
raising whatever grievance is having against the action of the
Panchayat, the Panchayat would be ready to consider those
grievances and take a decision. In these circumstances, I am of
the view that, the merits of the grounds raised need not to be
examined by this Court at this stage. The petitioner will appear
before the Secretary of Panchayat on 2nd April 2008 at 10.30.a.m.
and file his written explanations to Ext.P1. The Secretary of the
Panchayat will consider the written explanation and hear the
petitioner either immediately or on a near date. The Secretary,
after hearing the petitioner will take a decision and communicate
the decision to the petitioner. Decision as above shall be taken
at any rate by the Secretary of the Panchayat within 10 days of
2nd April 2008.
The writ petition is disposed of as above.
PIUS C.KURIAKOSE,JUDGE
dvs