High Court Kerala High Court

Chandran.M vs Elathur Grama Panchayath on 3 July, 2009

Kerala High Court
Chandran.M vs Elathur Grama Panchayath on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6214 of 2009(V)


1. CHANDRAN.M, S/O.CHANDU, 'JANAS',
                      ...  Petitioner

                        Vs



1. ELATHUR GRAMA PANCHAYATH, REPRESENTED
                       ...       Respondent

2. THE SECRETARY, ELATHUR GRAMA PANCHAYATH

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/07/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.6214 OF 2009
                   -------------------------------------------
                Dated this the 3rd day of July, 2009


                               JUDGMENT

The petitioner challenges a provisional order issued by the

first respondent Panchayat. He has made objections thereto in

the form of representation. Learned counsel for the Panchayat

rightly says that the objections will be considered before issuing

the final order. Recording this submission, this writ petition is

ordered directing that such decision shall follow after providing

the petitioner an opportunity of being heard. All other issues are

left open.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.4/7.