High Court Kerala High Court

Bijo P. George vs The Kadanadu Grama Panchayath on 5 August, 2008

Kerala High Court
Bijo P. George vs The Kadanadu Grama Panchayath on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22539 of 2008(G)


1. BIJO P. GEORGE, PAMPARA HOUSE,
                      ...  Petitioner

                        Vs



1. THE KADANADU GRAMA PANCHAYATH,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. DY. S.P. OF POLICE,

4. THE JOINT R.T.O,

5. BOBBY, VDAKKEPARAMBIL HOUSE,

6. ABHILASH GOPI, VENGAPARAMBIL HOUSE,

7. SURESH.M.P, MULAPPALIL HOUSE,

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  :SRI.SUNIL CYRIAC,SC,KADANAD GRAMA PANCH

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/08/2008

 O R D E R
                      ANTONY DOMINIC, J.

           --------------------------------------------------------

                     W.P.(C) 22539 of 2008

           --------------------------------------------------------

                    Dated: AUGUST 5, 2008

                              JUDGMENT

Petitioner is a businessman conducting business

at a place called Kollappally in Kottayam District, coming

within the jurisdiction of the 1st respondent Panchayat. In

this writ petition what is mainly complained of by the

petitioner is that in view of the indiscriminate parking of

vehicles, access to his business place is affected. It is also

complained that as a result thereof, his business prospects

are also reduced.

2. The learned Government Pleader, on instructions,

submits that similar complaints were received by the

Panchayat and that at the instance of the Panchayat, a joint

meeting of all concerned, including the trading community

and police, was convened on 28.7.2008. It is also stated

that by a unanimous understanding between the parties, it

has been decided to take remedial action in the matter,

WP(C) 22539/08
2

which is being implemented with the aid of the local police.

3. If, as stated by the learned Government Pleader,

the Panchayat has already initiated steps to redress the

grievance of the petitioner and others in this matter and the

same is implemented with the aid of the local police, I do

not think this Court needs to interfere with the matter and

upset the unanimous decision arrived at among the parties.

Therefore I dispose of the writ petition directing that

the decision taken in the meeting held on 28.7.2008 shall be

implemented and the Panchayat shall ensure the same with

the involvement and co-operation of the 2nd respondent.

ANTONY DOMINIC
JUDGE

mt/-