High Court Kerala High Court

Sree Narayanan Purusha … vs District Medical Officer … on 17 May, 2010

Kerala High Court
Sree Narayanan Purusha … vs District Medical Officer … on 17 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13503 of 2010(K)


1. SREE NARAYANAN PURUSHA SWAYAMSAHAYA
                      ...  Petitioner
2. VARKY CHACKO, VAYALIL HOUSE,

                        Vs



1. DISTRICT MEDICAL OFFICER (HOMOEO),
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY ITS

3. KOOTTICKAL GRAMA PANCHAYATH,

                For Petitioner  :SRI.SOORAJ T.ELENJICKAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/05/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No.13503 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 17th day of May, 2010

                         J U D G M E N T

The 1st petitioner claims to be an organization of

residents of Elamkadu area in Koottickal Grama

Panchayath. The 2nd petitioner is one of the residents. They

are aggrieved by the location of a Homeo Dispensary

sanctioned to the Koottickal Grama Panchayath. They

would submit that the present location is most inconvenient

for the people of the Panchayat and they have pointed out

another suitable place which is more convenient. In respect

of the same petitioners have filed Exts.P1 & P5

representations before the 1st respondent. Petitioners seek

a direction to the 1st respondent to consider and pass orders

on Exts.P1 & P5. The petitioners would submit that by

Ext.P2 resolution, the Grama Panchayath has also

recommended location of the Homeo Dispensary in the

place suggested by the petitioners.

W.P.(C)No.13503 of 2010
-2-

2. I have heard the learned Government Pleader

also. In the facts and circumstances of the case, I dispose

of this writ petition with a direction to the 1st respondent to

consider and pass orders on Exts. P1 & P5 as expeditiously

as possible, at any rate within a period of one month from

the date of receipt of a copy of this judgment, after

affording an opportunity of being heard to a representative

of the 1st petitioner and the 3rd respondent. Petitioners

would be free to rely on Ext.P2 resolution or any other

document in support of their contentions. Till orders are

passed on Exts.P1 & P5, the Homeo Dispensary shall not be

established in the location presently proposed.

S. SIRI JAGAN
JUDGE

shg/