High Court Kerala High Court

Muzhipurathu Rajan vs The State Of Kerala on 11 October, 2010

Kerala High Court
Muzhipurathu Rajan vs The State Of Kerala on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30132 of 2010(N)


1. MUZHIPURATHU RAJAN,
                      ...  Petitioner
2. SAMY, S/O.CHOIE,

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

2. THE SECRETARY,

3. THE HEADMASTER,

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :11/10/2010

 O R D E R

A.K. Basheer, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – –

WP (C)No. 30132 of 2010-N

– – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 10th day of October, 2010
Judgment

The grievance of the petitioner is that respondent

No.2 is not effecting repairs on a 200 metre stretch of

Pullavour-Kunnath-Pullannoor road though the remaining

portion of the road had been repaired already. According to

the petitioner, the refusal of the Panchayat to carry out

repairs on the said stretch of the road is unjustifiable. He

alleges that the above decision of the Panchayat not to carry

out repairs is actuated by political bias. All these aspects

have been highlighted by the petitioner in Ext.P2

representation which is stated to have been submitted by

him before the Panchayat.

Learned Govt. Pleader after getting instructions

from the Deputy Director of Education, Kozhikode submits

that the said stretch of land which belongs to the school has

not yet been handed over by the Education Department to

the Panchayat. Repairs can be carried out only after such

handing over and that too only after the Government

accords sanction for such work.

In view of the submissions made by the learned

WPC.30132/2010. : 2 :

Government Pleader, I do not find any reason to entertain

this writ petition at this stage. However it will be open to

the petitioner to take up the matter with the authorities

concerned, in accordance with law.

Writ Petition is closed in the above terms.

A.K. Basheer
Judge.

an.