High Court Kerala High Court

E.M.Sunny vs Revenue Divisional Officer on 7 November, 2007

Kerala High Court
E.M.Sunny vs Revenue Divisional Officer on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32976 of 2007(A)


1. E.M.SUNNY, VICTORY GRANITE METALS,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. PUDIKKAD GRAMA PANCHAYAT

3. DISTRICT SURVEYOR, TRICHUR.

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/11/2007

 O R D E R
                     ANTONY DOMINIC, J.
                    ===============
                W.P.(C) NO. 32976 OF 2007 A
               =====================

          Dated this the 7th day of November, 2007

                         J U D G M E N T

The grievance of the petitioner is that a Panchayat road has

been tresspassed into resulting in reduction of its width.

Petitioner submitted Ext.P2 representation to the 2nd respondent-

Panchayat, which passed Ext.P3 resolution. The said resolution

was forwarded by the Panchayat to the 1st respondent under the

cover of Ext.P4 request for further action. The present complaint

is that the 1st respondent has not initiated any action on item

No.7 of Ext.P4, which is none other than Ext.P3 resolution.

Taking into account the submission made by the petitioner

as above, I dispose of this writ petition directing that if the 1st

respondent has received Ext.P4 from the Panchayat, the same

shall be acted upon, as expeditiously as possible.

ANTONY DOMINIC, JUDGE.

Rp