High Court Kerala High Court

Yohanan vs The District Colelctor on 27 September, 2007

Kerala High Court
Yohanan vs The District Colelctor on 27 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28688 of 2007(M)


1. YOHANAN,CHARUVILA KIZHIAKKETHIL,
                      ...  Petitioner
2. THANCKACHAN, CHARUVILA KIZHIAKKETHIL
3. JOY,THENGUVILA PUTHEN VEEDU,
4. JOHN,VALIYAVILA THEKKETHIL,

                        Vs



1. THE DISTRICT COLELCTOR,KOLLAM.
                       ...       Respondent

2. THE SOORANAD NORTH GRAMA PANCHAYATH,

3. THE SECRETARY,

4. KUNJUMON, PUTHEN VILA VEEDU,

5. THOMAS,CHAIRMAN BENEFICIARY COMMITTEE,

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :27/09/2007

 O R D E R
                           PIUS C. KURIAKOSE, J.
                ..........................................................
                          W.P.(C)No.28688 OF 2007
                ...........................................................
                DATED THIS THE 27TH SEPTEMBER, 2007

                                 J U D G M E N T

The petitioners who were members of a beneficiary committee

which had taken up certain road works under the SGRY Scheme are

aggrieved by Ext.P1 notice under which the Panchayat has threatened

them with initiation of revenue recovery proceedings on the allegation

that the work was not even started though foodgrains worth

Rs.2,50,170/- were received by them. According to the petitioners,

the foodgrains were received not by them but by the 4th respondent.

They filed Ext.P2 representation in response to Ext.P1. Apart from

that, they have filed a detailed representation (Ext.P3) before the

District Collector also, raising their grievances.

2. I do not propose to go into the merits of the matter. Having

regard to the submissions of the counsel for the petitioners and those

of Sri.K.J.Mohammed Anzar, learned Government Pleader who has

taken notice on behalf of the 1st respondent, I dispose of the Writ

Petition issuing the following directions:-

The 3rd respondent will treat Ext.P2 as the petitioners’ reply to

Ext.P1, hear the petitioners and also respondents 4 and 5 and take a

decision regarding implementation of Ext.P1 at the earliest and at any

WP(C)N0.28688/07
-2-

rate within one month of the petitioners placing a copy of this

judgment. Similarly, the 1st respondent-District Collector is also

directed to consider Ext.P3 representation in the light of the averments

in the Writ Petition and to take a decision on Ext.P3 after hearing the

petitioners as well as respondents 4 and 5. Decision as directed above

will be taken by the District Collector at his earliest and at any rate

within two months of receiving copy of this judgment. It is open to the

petitioners to place before the District Collector copy of the decision, if

any, taken by the Panchayat Secretary pursuant to the above

directions. Considering the above directions, coercive action

pursuant to Ext.P1 will not be initiated against the petitioners for a

period of six weeks from today.

(PIUS C.KURIAKOSE, JUDGE)
tgl

WP(C)N0.28688/07
-3-

WP(C)N0.28688/07
-4-