High Court Kerala High Court

Ambika Samdev vs Director Of Panchayat on 3 February, 2009

Kerala High Court
Ambika Samdev vs Director Of Panchayat on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32097 of 2008(U)


1. AMBIKA SAMDEV, PRESIDENT, POOVAR GRAMA
                      ...  Petitioner

                        Vs



1. DIRECTOR OF PANCHAYAT, O/O.DIRECTOR OF
                       ...       Respondent

2. DEPUTY DIRECTOR OF PANCHAYAT,

3. SECRETARY, POOVAR GRAMA PANCHAYATH.

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/02/2009

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 32097 of 2008
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 3rd   February, 2009.

                           J U D G M E N T

The petitioner has approached this Court complaining that the

3rd respondent has refused to record the minutes of the meeting of the

Panchayat committee on the ground that the 2nd respondent had

issued oral instructions not to record the minutes. Learned

Government Pleader, on instructions from the 2nd respondent,

submitted that the 2nd respondent did not issue any oral or written

direction to the Secretary not to record the minutes of the meeting

held on 16-10-2008. In the above circumstances, counsel for the 3rd

respondent now submits that he is prepared to record the minutes of

the meeting held on 16-10-2008. This shall be done within one week

from today.

With the above observation, the writ petition is disposed of.

Sd/- S. Siri Jagan, Judge.

Tds/