High Court Kerala High Court

Prasannan vs Cirayinkeezhu Grama Panchayath on 24 February, 2009

Kerala High Court
Prasannan vs Cirayinkeezhu Grama Panchayath on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30794 of 2008(N)


1. PRASANNAN, BHARATHI NIVAS, MUTTAPALAM,
                      ...  Petitioner

                        Vs



1. CIRAYINKEEZHU GRAMA PANCHAYATH,
                       ...       Respondent

2. MATHEWSAJI, AMBALAYAM NEAR RAILWAY

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  :SRI.THOMAS T.VARGHESE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/02/2009

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.30794 OF 2008
               ----------------------------------------
               Dated this the 24th day of February, 2009
                            JUDGMENT

In respect of an allegation that the 2nd respondent has

constructed a building in violation of the building rules, Exts.P5

and P6 proceedings have been initiated by the 1st respondent.

The petitioner seeks expeditious orders in those proceedings.

2. I have heard the learned counsel for the respondents

also. From Exts.P5 and P6, it is clear that the 1st respondent has

initiated proceedings in respect of the complaint of the petitioner.

That being so, the 1st respondent has to take the proceedings to

its logical conclusion expeditiously.

Accordingly, this writ petition is disposed of with a direction

to the 1st respondent to take the proceedings evidenced by

Exts.P5 and P6 to its logical conclusion, as expeditiously as

possible, at any rate, within a period of one month from the date

of receipt of a copy of this judgment, after affording an

opportunity of being heard to the petitioner as well as the 2nd

respondent.

S. SIRI JAGAN, JUDGE
Acd