IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30162 of 2007(N)
1. ASMA BEEVI, AGED 50 YEARS,
                      ...  Petitioner
                        Vs
1. STATE OF KERALA, REP. BY
                       ...       Respondent
2. VIGILANCE AND ANTICORRUPTION DIRECTOR,
3. DIRECTOR OF PANCHAYATH,
4. DEPUTY DIRECTOR OF PANCHAYATH,
5. MANNAR GRAMA PANCHAYATH, REP. BY
6. BASHEERKUTTY,
                For Petitioner  :SRI.A.T.ANILKUMAR
                For Respondent  : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
 Dated :11/10/2007
 O R D E R
                          PIUS C. KURIAKOSE, J.
               ..........................................................
                         W.P.(C)No.30162 OF 2007
               ...........................................................
                DATED THIS THE 11TH OCTOBER, 2007
                                J U D G M E N T
Smt.T.B.Remani, Government Pleader takes notice on behalf of
respondents 1 to 4.
2. I do not propose to go into the merits of the matter,
especially since I am informed that the civil court is already in seisin of
the matter. However, considering the nature of the allegations
levelled against the Panchayat in Ext.P6 representation which is
submitted to the Minister, I am of the view that this Writ Petition can
be disposed of issuing the following directions:-
The petitioner is permitted to file a proper representation voicing
all the grievances which she has voiced in Ext.P6 before the 4th
respondent-Deputy Director. If the petitioner files such a
representation before the 4th respondent within seven days from
today, the 4th respondent will issue notice to the 6th respondent, get a
report from the 5th respondent, hear the petitioner and the 6th
respondent and take a correct decision, after holding such further
enquiries as may be necessary. Final decision on the representation to
be submitted by the petitioner shall be taken by the 4th respondent at
WP(C)N0.30162/07
 -2-
his earliest and at any rate within two months of receiving copy of this
judgment.
The Writ Petition is disposed of as above.
The petitioner will serve an additional copy of this Writ Petition
on the Government Pleader who will forward that copy to the 4th
respondent, informing him regarding this judgment.
 (PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.30162/07
 -3-