IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33563 of 2008(U)
1. P.J.BABY,PRESIDENT, THIRUMARADY GRAMA
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. THE PRESIDENT, PIRAVOM GRAMA PANCHAYATH,
3. PIRAVOM GRAMA PANCHAYATH,
4. THE PRESIDENT, RAMAMANGALAM GRAMA
5. RAMAMANGALAM GRAMA PANCHAYATH,
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :14/11/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.33563 of 2008
--------------------------
Dated this the 14th November, 2008
J U D G M E N T
Petitioner, the President of Local Authority, has
approached this Court ventilating a grievance regarding
non-allocation of river sand to the residents of the
Panchayat in spite of what he calls a settlement arising
under the auspices of the District Collector between the
petitioner’s Panchayat and two other neighbouring
Panchayats. A comprehensive representation filed by the
petitioner before the District Collector as Exhibit-P1 is
pending consideration
Having heard the learned Government also, the writ
petition is disposed of directing the 1st respondent to take
note of Exhibit-P1 and take further appropriate action
thereon, if necessary, after convening a conference of the
representatives of the Thirumarady, Piravom and
Ramamangalam Panchayats within one month from the
date of receipt of a copy of this judgment.
W.P ( C) No.33563 of 2008
2
Petitioner shall produce a copy of writ petition along
with copy of this judgment before the 1st respondent for
compliance.
(V.GIRI,JUDGE)
ma
W.P ( C) No.33563 of 2008
3
W.P ( C) No.33563 of 2008
4