High Court Kerala High Court

Velappan Nair vs State Of Kerala on 4 January, 2008

Kerala High Court
Velappan Nair vs State Of Kerala on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 506 of 2008(I)


1. VELAPPAN NAIR,
                      ...  Petitioner
2. SARASWATHI AMMA, W/O.VELAPPAN NAIR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. ASAMANOOR GRAMA PANCHAYAT,

3. THE SECRETARY,

                For Petitioner  :SRI.RAJESH VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/01/2008

 O R D E R
                        PIUS C. KURIAKOSE, J.
                          -------------------------------
                       W.P.(C) No. 506 OF 2008
                        -----------------------------------
                  Dated this the 4th day of January, 2008

                                 JUDGMENT

I do not propose to go into the merits of the matter, since it

appears to me that disputes regarding title and possession of

immovable properties are arising in this case. The petitioner has

already sent Ext.P2 suit notice. Learned counsel for the petitioner

submits that the Panchayat is going to frustrate the prospective suit by

dispossessing the petitioner immediately. Considering the above

apprehension of the petitioner, even as I dispose of the Writ Petition

without granting the relief prayed for, relegating the petitioner to his

remedies before the Civil Court, there will be a direction to both sides to

maintain the status quo obtaining as on today regarding the properties

in question for a period of two months from today.




                                          PIUS C. KURIAKOSE, JUDGE
btt

WPC    2