High Court Kerala High Court

Abdul Latheef P.M. vs Kalikavu Grama Panchayath on 9 December, 2008

Kerala High Court
Abdul Latheef P.M. vs Kalikavu Grama Panchayath on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30417 of 2008(U)


1. ABDUL LATHEEF P.M., S/O MUHAMMED MASTER,
                      ...  Petitioner
2. JASEEN LATHEEF,

                        Vs



1. KALIKAVU GRAMA PANCHAYATH,
                       ...       Respondent

2. THE TAHSILDAR, NILAMBUR TALUK OFFICE,

3. THE DISTRICT SUPERINTENDENT OF SURVEY

4. THE STATE OFKERALA, REPRESENTED BY

                For Petitioner  :SRI.R.RAJESH KORMATH

                For Respondent  :SRI.K.M.SATHYANATHA MENON

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/12/2008

 O R D E R
                               S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W. P (C) No. 30417 of 2008
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 9th December, 2008.

                              J U D G M E N T

The petitioner challenges the constitutional validity of Section

249(1)(a) of the Kerala Panchayat Raj Act, 1994, which mandates that

before filing a suit against the Panchayat, the Panchayat shall be

given 30 days’ notice. Since the subject matter of the writ petition

required urgent orders, I granted an interim stay to facilitate the

petitioner’s filing a suit after issuing notice as provided in Section 249

(1)(a). Now counsel for the petitioner submits that the Panchayat has

passed a resolution in favour of the petitioner which needs only to be

implemented.

In the above circumstances, the writ petition is disposed of

reserving the right of the petitioner to seek enforcement of the

resolution now stated to have been passed leaving open the legal

question regarding the validity of Section 249(1)(a).

Sd/- S. Siri Jagan, Judge.

Tds/