High Court Kerala High Court

Anzal Azad vs The Velinelloor Panchayath on 12 November, 2009

Kerala High Court
Anzal Azad vs The Velinelloor Panchayath on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32287 of 2009(E)


1. ANZAL AZAD,S/O.AZAD,AZAD MANZIL,
                      ...  Petitioner

                        Vs



1. THE VELINELLOOR PANCHAYATH,REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :12/11/2009

 O R D E R
                THOTTATHIL B. RADHAKRISHNAN, J.
                     --------------------------------------
                     W.P.(C) No. 32287 OF 2009
                     --------------------------------------
              Dated this the 12th day of November, 2009

                            J U D G M E N T

~~~~~~~~~~~~~

The petitioner complained that the respondent Panchayat is

carrying out certain constructions in a manner that it blocks free flow

of water through the channel (cana). The plea of the petitioner is

that there was a large pond on the southern side of his property and

the water from the road and the market flow through the channel to

the pond and further flow towards the paddy land on the east. He

states that, some time ago, the respondent Panchayat filled up the

pond and purchased some property on the western side of the

channel. Alleging that the respondent is busy in making construction

of a bus stand, the writ petitioner wants that this Writ Petition to be

entertained and orders to be issued compelling the respondent to

acts on Ext.P1 representation dated 16.10.2009. The petitioner, if at

all aggrieved, has different other remedies. At any rate, it is not for

this Court to ascertain and adjudicate on the facts stated above, in

writ jurisdiction. The petitioner also does not show any reason why

the Writ Petition should be entertained ignoring other civil remedies

W.P.(C) No.32287/2009 2

that may be available to him. The Writ Petition fails and the same is

accordingly dismissed.

THOTTATHIL B. RADHAKRISHNAN,
Judge
ps