IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23438 of 2008(M)
1. K.K.KRISHNAN AND ANOTHER
... Petitioner
Vs
1. UDAMBANNOOR GRAMA PANCHAYATH AND OTHERS
... Respondent
For Petitioner :SRI.K.I.SAGEER
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/08/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 23438 OF 2008 M
====================
Dated this the 5th day of August, 2008
J U D G M E N T
Though in this writ petition the challenge is against Exts. P4 and P5,
on the ground that it was during the pendency of the application made by
the petitioners for issue of licence that the aforesaid stop memos have
been issued by the Panchayat, counsel only submits that his endeavour is
to liquidate the existing chicken stock. To this the Panchayat also has no
serious objection. But however, the Panchayat only submits that the
petitioners should not increase the stock in any manner.
2. Counsel for the petitioners undertakes before me that they will
not increase stock in any manner and that within 2 weeks from today, they
will ensure that the entire existing stock is liquidated. He only submits
that in the meanwhile, the Panchayat should not proceed further with Exts.
P4 and P5.
3. Now that the counsel for the petitioners has undertaken
before me that they do not intend to increase the stock in any manner and
that their only endeavour is to liquidate the existing stock, I feel two
weeks time sought for is only reasonable.
WPC 23438/08
:2 :
4. Therefore, I direct that in order to enable the petitioners to
liquidate the existing stock, proceedings further to Exts. P4 and P5 shall be
kept in abeyance by the Panchayat for a period of 2 weeks from today.
5. Needless to say that the Panchayat shall pass final orders on
Ext.P3 application stated to have been made by the petitioners for issue of
licence untramelled by the undertaking given as above.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp