High Court Kerala High Court

Varghese Thomas vs The Chengamanad Grama Panchayath on 23 November, 2009

Kerala High Court
Varghese Thomas vs The Chengamanad Grama Panchayath on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30254 of 2009(B)


1. VARGHESE THOMAS,S/O.LATE THOMAS,
                      ...  Petitioner
2. SABU THOMAS,S/O.LATE THOMAS,AGED 32 YRS,

                        Vs



1. THE CHENGAMANAD GRAMA PANCHAYATH,
                       ...       Respondent

2. K.K.SAJEEVAN,AGED ABOUT 45 YEARS,

                For Petitioner  :SRI.T.K.AJITHKUMAR (VALATH)

                For Respondent  :SRI.JAICE JACOB

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/11/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    W.P(C).No.30254 OF 2009
                  -------------------------------------------
           Dated this the 23rd day of November, 2009


                              JUDGMENT

The petitioner complains that the second respondent is not

obeying Ext.P4 stop memo issued by the first respondent. The

first respondent is a grama panchayat. It has issued Ext.P4 in

relation to a workshop owned by the second respondent. The

proceedings initiated as per Ext.P4 have to be concluded. The

second respondent and the petitioners are entitled to be heard in

relation to Ext.P4 and it is, hence, directed that the petitioners

and the second respondent shall be heard and final decision

taken following Ext.P4 within a period of three weeks from the

date of receipt of a copy of this judgment. The first respondent

shall ensure that until a final decision is taken vacating Ext.P4,

the second respondent does not carry on with the activities

against which Ext.P4 has been issued. The writ petition is

ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.24/11.