IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2360 of 2008()
1. PARTHASARADHY PROPERTIES PRIVATE LTD.
... Petitioner
Vs
1. MARADU GRAMA PANCHAYATH
... Respondent
For Petitioner :SRI.SREELAL N.WARRIER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :10/12/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-----------------------------------------------------
W.A.No.2360 of 2008
----------------------------------------------
Dated, this the 10th day of December, 2008
JUDGMENT
H.L.Dattu, C.J.
This writ appeal is directed against the orders passed by
the learned Single Judge in W.P.(C) No.33458/2008 dated 17.11.2008.
2. Ext.P10 order passed by the Secretary, Maradu Grama
Panchayat dated 10.10.2008 was the subject matter of writ petition filed
by the petitioner. The learned Single Judge, has disposed of the writ
petition by directing the Secretary of the Maradu Grama Panchayat to
consider Exts.P7 and P9 objections filed by the petitioner and pass
appropriate orders in accordance with law.
3. Having gone through Ext.P10 (Stop Memo) and the
orders passed by this Court, we are of the firm opinion that, the learned
Single Judge has not committed any error, whatsoever, while disposing
of the writ petition.
4. However, we only add to the directions already issued
by the learned Single Judge, that, the petitioner is at liberty to file yet
another objection, if he so desires, within two day’s time from today. If
W.A.No.2360/2008 -2-
such an objection is filed within the time granted by this Court, the
Secretary, Maradu Grama Panchayat will take a decision after
considering Exts.P7 and P9 and also the objection that may be filed, and
pass a speaking order in accordance with law. We also make it clear
that, the Secretary will take an independent decision without being
influenced by any one of the directions or orders issued by any superior
authority. The Secretary will take such a decision as expeditiously as
possible, at any rate within two weeks’ time from today.
The Writ Appeal is disposed of as above.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS