High Court Kerala High Court

Pradeep.M.V. vs Kalady Panchayath on 4 December, 2006

Kerala High Court
Pradeep.M.V. vs Kalady Panchayath on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31943 of 2006(C)


1. PRADEEP.M.V., AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. KALADY PANCHAYATH, REP. BY ITS
                       ...       Respondent

2. JOSE MATHEW, KOLENCHERRY HOUSE,

                For Petitioner  :SRI.T.K.SHAJAHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/12/2006

 O R D E R
                           PIUS C.KURIAKOSE, J.

                       ----------------------------------

                     W.P.(C)NO. 31943  of    2006

                       ----------------------------------

             Dated this   4th  day of  December, 2006


                                 JUDGMENT

The grievance of the petitioner is that the first

respondent Panchayat is going to issue licence to the 2nd

respondent for the conduct of a brick kiln without considering

Ext.P1 objection, which has been submitted against the grant of

licence by the petitioner and several other residents of the

locality. I do not propose to examine the merits of the various

grounds raised in this writ petition. This writ petition, will stand

disposed of with the following directions:

If licence is not issued to the second respondent, the first

respondent Panchayat will take up Ext.P1 also along with the

licence application submitted by the 2nd respondent, hear the

petitioner as well as the 2nd respondent and take a correct and

just decision on the licence application considering Ext.P1 also,

at the earliest and at any rate within three weeks of their

receiving a copy of this judgment.

PIUS C.KURIAKOSE

Judge

WPC No.31943/2006 2

dpk