IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11134 of 2008(A)
1. MOHANDAS, S/O.RAMAN,
... Petitioner
Vs
1. THE NELLAYA GRAMA PANCHAYAT,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.DEVIDAS.U.K
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :10/04/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 11134 of 2008
----------------------------------
Dated this the 10th day of April, 2008
JUDGMENT
Having regard to the submissions addressed at the bar by the
learned counsel for the petitioner and he learned Standing Counsel for
the Panchayat and the learned Government Pleader, I am of the view
that this writ petition can be disposed of issuing the following
directions;
The petitioner is granted time till 24.4.2008 for shifting the
equipments, clay and finished bricks from the petitioner’s work site.
The third respondent is directed to consider Ext.P4 and issue
necessary protection if the situation so warrants.
PIUS C. KURIAKOSE
JUDGE
dpk