IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21239 of 2008(C)
1. SAJEEV DAVIS.K., KAREDAN HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. MELOOR GRAMA PANCHAYATH,
For Petitioner :SRI.BABU CHERUKARA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/07/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 21239 OF 2008 C
====================
Dated this the 15th day of July, 2008
J U D G M E N T
Petitioner submits that he has constructed a building, which
according to him was completed in May, 2008. It is stated that though he
has submitted Ext.P6 application requiring the Secretary of the 1st
respondent Panchayat to number the building, the said officer has not
taken any action in pursuance thereof. It is with this complaint, writ
petition is filed praying for a direction to the 1st respondent to expedite the
proceedings for numbering the building.
2. If as stated by the petitioner, Ext.P6 application dated
6/5/2008 has been received by the 1st respondent, he should take
necessary action in pursuance thereof. This shall be done, as
expeditiously as possible, at any rate within 4 weeks of production of a
copy of this judgment.
Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp