IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31154 of 2008(H)
1. JOLLY THOMAS, S/O.P.A.THOMAS,
... Petitioner
Vs
1. MANJAPRA GRAMA PANCHAYATH, MANJAPRA P.O,
... Respondent
2. SECRETARY MANJAPRA GRAMA PANCHAYATH,
3. STATE OF KERALA, REPRESENTED BY
4. SAJI.M.A., S/O.ESTHAPPAN, MADAN HOUSE,
5. SRI.SAJI.M.A., AGED 35 YEARS,
6. BIJU, AGED 33 YEARS,
7. BABU, AGED 38 YEARS,
8. SALI, AGED 34 YEARS, S/O.KUTTAPPAN,
9. SHAJI, AGED 34 YEARS, S/O.OUSEPH,
10. THANKACHAN, AGED 38 YEARS,
11. POLACHAN, AGED 37 YEARS, S/O.KURIAPPAN,
12. SINOJ, AGED 28 YEARS,
For Petitioner :SRI.T.A.SHAJI
For Respondent :SRI.DINESH MATHEW J.MURICKEN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/11/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.31154 of 2008
==================
Dated this the 10th day of November, 2008.
J U D G M E N T
The petitioner challenges Ext.P11 order of the Panchayat,
by which the application for renewal of licence submitted by
the petitioner has been rejected. Since the petitioner has an
effective alternate remedy by way of appeal against Ext.P11
order as provided in the Kerala Panchayat Raj Act against the
impugned order, I am not inclined to entertain this writ
petition at this stage.
Accordingly, without prejudice to the right of the
petitioner to challenge Ext.P11 in a properly constituted appeal
as provided in the Kerala Panchayat Raj Act, this writ petition
is dismissed.
S.SIRI JAGAN, JUDGE
rhs