High Court Kerala High Court

Girijan vs The Tribunal For Local Self on 18 March, 2008

Kerala High Court
Girijan vs The Tribunal For Local Self on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6655 of 2008(P)


1. GIRIJAN, S/O.KARUPPAN,
                      ...  Petitioner

                        Vs



1. THE TRIBUNAL FOR LOCAL SELF
                       ...       Respondent

2. AVANOOR GRAMA PANCHAYATH,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  :SRI.K.N.PADMAKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :18/03/2008

 O R D E R
                          PIUS C. KURIAKOSE,J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                         W.P.(C) No.6655 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 18th March, 2008

                                 JUDGMENT

The Tribunal cannot be faulted for having refused to entertain

Ext.P3 appeal preferred by the petitioner against Ext.P1. Learned

counsel for the petitioner seeks leave to make a fresh application to

the Panchayat for licence. Counsel for the Panchayat submits that the

Panchayat will be prepared to consider any fresh application

submitted by the petitioner for licence on its merits without being

unduly influenced by Ext.P1. Under these circumstances, even as I

decline the reliefs sought for in this Writ Petition, I permit the

petitioner to file a fresh application before the Panchayat for licence.

If any such fresh application is received from the petitioner for

licence, the Panchayat will consider that application without being

influenced by the circumstance that earlier application of the

petitioner was rejected as per Ext.P1. Decision on the fresh

application should be taken by the Panchayat after hearing the

petitioner as well as at least one representative of the persons who

have submitted complaints before the Panchayat against the

operation of the quarry.

The Writ Petition is disposed of as above.

srd                                      PIUS C.KURIAKOSE, JUDGE

W.P.C.No.    - 2 -