IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6934 of 2006(A)
1. SAMUVEL JOSEPH, VATTASSERIL POIKUDIYIL
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT OF KERALA,
... Respondent
2. DIRECTOR OF PANCHAYATS,
3. DY.DIRECTOR OF PANCHAYATS,
4. THE KALLOOPPARA GRAMA PANCHAYAT REP.
For Petitioner :SRI.R.SANTHOSH BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.6934 of 2006
----------------------------------------------
Dated 8th August, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
“(i) Issue a writ of certiorari or other appropriate
writ, direction or order quashing Exts.P4 to P4(a)
Resolutions/decisions of the respondent Panchayat.
(ii) To issue a writ of mandamus commanding the
respondent Panchayat to exempt the petitioner from operation
of the said resolutions for the limited purpose of construction of
his proposed residential building.”
In view of Ext.R4(a) judgment in the case of the petitioner
himself, there is no merit in the writ petition. It is dismissed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.6934 of 2006
———————————————-
J U D G M E N T
Dated 8th August, 2008.