IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27003 of 2007(M)
1. MULTI AFFAIRS RESOURCES SOUK (MARS)
... Petitioner
Vs
1. STATE OF KERALA REP. BY ITS
... Respondent
2. THE EZHUPUNNA GRAMA PANCHAYATH, REP. BY
For Petitioner :SRI.BIJU .C. ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/09/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.27003 OF 2007
...........................................................
DATED THIS THE 11TH SEPTEMBER, 2007
J U D G M E N T
Making submissions for admission, the learned counsel for the
petitioner would submit that the appeal and the stay petition preferred
by the petitioner before the Council of the Panchayat have been
decided against the petitioner. But, as rightly pointed out by the
learned Government Pleader, the averment in the Writ Petition is that
the appeal Ext.P7 and the stay petition Ext.P8 are pending.
2. I do not propose to go into the merits of the grounds raised.
I dispose of the Writ Petition at this stage itself directing the Council of
the 2nd respondent-Panchayat to take up Exts.P7 and P8 immediately,
hear the petitioner and dispose of them in accordance with law at the
earliest and at any rate within three weeks of the petitioner producing
copy of this judgment. Implementation of Ext.P6 will be subject to
the decision to be taken by the Council as directed above.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-
WP(C)N0.
-3-