IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8006 of 2005(C)
1. V.P.ABDUL AZEEZ, AGED 38 YEARS,
... Petitioner
2. K.P.NISAMUDHEEN, AGED 26 YEARS,
3. P.MUHAMMED BASHEER, AGED 25 YEARS,
4. P.MUHAMMED, AGED 60 YEARS,
5. ABDUL LATHEEF, AGED 23 YEARS,
Vs
1. STATE OF KERALA, REP. BY ITS SECREARY,
... Respondent
2. THE NELLAYA GRAMA PANCHAYATH,
3. THE PRESIDENT, NELLAYA GRAMA PANCHAYATH,
4. DIRECTOR OF PANCHAYATHS, PANCHAYATH
5. THE SUPERINTENDENT OF POLICE (VIGILANCE)
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :SRI.P.VIJAYA BHANU
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.8006 of 2005
----------------------------------------------
Dated 18th July, 2008.
J U D G M E N T
The issue pertains to the alleged irregularities in the
disbursement of amounts by the Panchayat, for the House
Construction and Total Sanitation Scheme. It is seen that Ext.P11
representation filed by the petitioners is pending before the 4th
respondent. There will be a direction to the 4th respondent to pass
appropriate orders on Ext.P11, if not already passed, within two
months from the date of production of a copy of the judgment,
with notice to the petitioners and respondents 2 and 6. It will be
open to the Panchayat to take further action in the matter of
disbursement of the amounts subject to the order passed by the
4th respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.8006 of 2005
———————————————-
J U D G M E N T
Dated 18th July, 2008.