High Court Kerala High Court

Sirajudeen vs Director Of Panchayath on 23 March, 2010

Kerala High Court
Sirajudeen vs Director Of Panchayath on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9823 of 2010(C)


1. SIRAJUDEEN, SHAFI MANZIL,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF PANCHAYATH,
                       ...       Respondent

2. ADICHANALLOOR GRAMA PANCHAYATH,

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/03/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                    W.P.(C.) No.9823 of 2010 (C)
             ---------------------------------
             Dated, this the 23rd day of March, 2010

                            J U D G M E N T

The petitioner submits that though the respondent Panchayat

does not have a slaughter house of its own, they were permitting

meat stalls, which were operated by bringing meat from slaughter

houses situated outside the Panchayat. As against this practice, this

year the Panchayat has decided not to auction the meat stalls. It is

in this context, this writ petition has been filed.

2. The petitioner submits that until slaughter houses are

established by the Panchayat, the present system of brining

slaughtered meat from outside the Panchayat area should be

allowed to continue., as according to the petitioner, meat is a

requirement of the residents of Panchayat.

3. There cannot be any dispute that it is for the Panchayat

to establish a slaughter house. In the absence of a slaughter house

of its own, it is up to the Panchayat to decide in what manner the

meat requirements will have to be met. Therefore, it is essential for

WP(C) No.9823/2010
-2-

the Panchayat to decide on the claim raised by the petitioner.

Having regard to the fact that the petitioner has already moved

the Panchayat by filing Ext.P2 representation, I direct the Panchayat

to consider and pass orders thereon. This shall be done as

expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment, along with a copy of this writ

petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg