IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2626 of 2008(K)
1. MANAL THOZHILALI UNION (AITUC),
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM,
... Respondent
2. THE THASILDAR, KUNNATHUNAD TALUK,
3. OKKAL GRAMA PANCHAYATH, OKKAL P.O.,
For Petitioner :SRI.A.JAYASANKAR
For Respondent :SRI.NIREESH MATHEW
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :01/02/2008
O R D E R
PIUS C.KURIAKOSE, J.
-------------------------
W.P.(C) No. 2626 of 2008
---------------------------------
Dated, this the 1st day of February, 2008
J U D G M E N T
According to the petitioner, Ext.P2 representation submitted
by him before the District Collector against the closure of the
Kadavu by the 3rd respondent Panchayat is pending before the
District Collector. I dispose of the writ petition directing the District
Collector, who is the Chairman of the District Expert Committee
under the Kerala Protection of River Banks and Regulations of
Recovery of Sand Act 2001, to take up Ext.P2, hear the petitioner
as well as the Panchayat and take a correct decision. Decision as
directed above will be taken at the earliest, at any rate, within a
period of one month of petitioner making available a copy of this
judgment along with a copy of this writ petition.
(PIUS C.KURIAKOSE, JUDGE)
jg