High Court Kerala High Court

Janaki Amma vs Varantharappilly Grama … on 14 January, 2008

Kerala High Court
Janaki Amma vs Varantharappilly Grama … on 14 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1631 of 2008(T)


1. JANAKI AMMA, D/O.PARUKKUTTYAMMA,
                      ...  Petitioner

                        Vs



1. VARANTHARAPPILLY GRAMA PANCHAYAT,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :14/01/2008

 O R D E R
                               Pius C. Kuriakose, J.

                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                          W.P.(C) No.  1631   of  2008

                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                 Dated this the 14th  day of January,2008


                                     JUDGMENT

I feel that in the nature of the order being passed in this writ

petition, it is not necessary to issue notice to the respondent.

2. The petitioner has approached this Court for a direction to the

respondent to reconstruct the road in front of her house by widening

and tarring, for which the land of the petitioner and her daughter was

surrendered. The petitioner along with his daughter has submitted

Ext.P1 representation before the respondent. The local residents of the

panchayat have submitted Ext.P2 representation voicing the same

grievance.

3. Considering the facts and circumstances of the case, I dispose

of the writ petition directing the respondent to consider Ext.P1

representation immediately, in the light of the various grounds raised in

the writ petition. The decision shall be taken by the respondent at least

within six weeks of receiving copy of this judgment and copy of the

writ petition. The decision shall be communicated to the petitioner.

Pius C. Kuriakose,

Judge.

2

mn.