High Court Kerala High Court

Abdul Nazar vs The Secretary on 17 May, 2010

Kerala High Court
Abdul Nazar vs The Secretary on 17 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14730 of 2010(M)


1. ABDUL NAZAR, P.T., AGED 43 YEARS,
                      ...  Petitioner
2. SHAJAHAN.K., S/O.ABDULLA,
3. ABDULLA P.T., S/O.ALIKKUTTY,
4. RIYAS, S/O.KUNJIMOHAMMED HAJI,
5. ABDUL KHADER.P., PALATHINGAL HOUSE,
6. SIDHIQUE ALI P.T., S/O.MOHAMMED ALI,
7. SHAFEEK.K., S/O.SEETHI,
8. SAFEERALI P.T., S/O.MOHAMMED ALI,
9. SUBAIR.M., S/O.MOHAMED ALI,
10. RAFEEK ALI P.T., S/O.MOHAMMED ALI,

                        Vs



1. THE SECRETARY, MAMPAD GRAMA PANCHAYATH,
                       ...       Respondent

2. MAMPAD GRAMA PANCHAYATH, REPRESENTED BY

3. THE DISTRICT COLLECTOR MALAPPURAM.

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/05/2010

 O R D E R
                       S. SIRI JAGAN, J.
                   ------------------------------
                  W.P.(C) No.14730 OF 2010
                  -------------------------------
             Dated this the 17th day of MAY, 2010


                        J U D G M E N T

The petitioners are residents of the Mampad Grama

Panchayat. In respect of collection of sand from the ‘kadavu’

near the residence of the petitioners, Ext.P8 decision has been

arrived at in a meeting convened for the purpose. The

petitioners grievance in this writ petition is that Ext.P2 decision is

not being implemented by the first respondnt. In the above

circumstances, the petitioners have filed Ext.P4 representation

before the first respondent. The petitioners seek a direction to

the first respondent to consider and pass orders on Ext.P4

expeditiously. Despite service of notice, respondents 1 and 2

have not chosen to enter appearance to contest the matter.

In the above circumstances, this writ petition is disposed of

with a direction to the first respondent to consider and pass

orders on Ext.P4 as expeditiously as possible, at any rate, within

W.P.(C)No.14730/2010. 2

a period of two weeks from the date of receipt of a copy of this

judgment after affording an opportunity of being heard to a

representative of the petitioners.

S. SIRI JAGAN, JUDGE

acd

W.P.(C)No.14730/2010. 3