High Court Kerala High Court

A.V.Babu vs Mala Grama Panchayat on 17 January, 2007

Kerala High Court
A.V.Babu vs Mala Grama Panchayat on 17 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1826 of 2007(P)


1. A.V.BABU, P.W.D. CONTRACTOR,
                      ...  Petitioner

                        Vs



1. MALA GRAMA PANCHAYAT, REP. BY ITS
                       ...       Respondent

2. THE SECRETARY, MALA GRAMA PANCHAYAT,

3. THE PRESIDENT, MALA GRAMA PANCHAYAT,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/01/2007

 O R D E R


                           PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C)No.1826 of 2007

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                          Dated: 17th January, 2007


                                   JUDGMENT

The petitioner is aggrieved by Ext.P1 order passed by the

Secretary of the Panchayat. Against Ext.P1, the petitioner has

submitted Ext.P4 representation. I am of the view that Ext.P4

representation can be construed as an appeal preferred by the

petitioner against Ext.P1. The Secretary of the Panchayat will place

Ext.P4 before the Panchayat Committee which will hear the petitioner

on Ext.P4 and take a decision on Ext.P4 in accordance with law at the

earliest and at any rate within two months of receiving a copy of this

judgment. Till such time as Ext.P4 is disposed of by the Panchayat

Committee as directed above, all further proceedings pursuant to

Ext.P1 will be kept in abeyance.

The Writ Petition will stand disposed of as above.

srd                                        PIUS C.KURIAKOSE, JUDGE