High Court Kerala High Court

S.K.Koya Kunhi Thangal vs State Of Kerala on 13 June, 2008

Kerala High Court
S.K.Koya Kunhi Thangal vs State Of Kerala on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31841 of 2004(N)


1. S.K.KOYA KUNHI THANGAL, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY
                       ...       Respondent

2. THE MULIYAR GRAMA PANCHAYATH,

3. THE PRESIDENT, MULIYAR GRAMA PANCHAYATH,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :13/06/2008

 O R D E R
                        K.BALAKRISHNAN NAIR, J.

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

                      W.P.(C) NO. 31841 OF 2004-N

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

                                 JUDGMENT

The petitioner was a member of Muliyar Grama Panchayat, when this

Writ Petition was filed. The Panchayat had passed a resolution to change

the name of a place known as Kettumkallu as Allama Muhammed Iqbal

Nagar. The Government approved that resolution by Ext.P3 order. Later,

the Panchayat itself decided to cancel that change of name and Ext.P6

resolution was passed by the Panchayat to that effect on 20.9.2003. Based

on that resolution, Ext.P7 petition was filed before the District Collector by

six members of the Panchayat, seeking approval for Ext.P6 resolution. The

petitioner submits, the same has been forwarded by the Collector to the

Government. He prays, the Government may be directed to take a decision

on it.

2. I heard the learned Government Pleader for the 1st respondent. If

Ext.P7 is received from the District Collector and it is still pending before

the Government, the Government shall consider and pass orders on it in

accordance with law within four months from the date of production of a

WPC 31841/04 2

copy of this judgment.

The Writ Petition is disposed of as above.

13th June, 2008. K.BALAKRISHNAN NAIR, JUDGE.

Nm/