High Court Kerala High Court

Suseela Devi vs The Krishnapuram Grama Panchayat on 3 September, 2008

Kerala High Court
Suseela Devi vs The Krishnapuram Grama Panchayat on 3 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26558 of 2008(J)


1. SUSEELA DEVI W/O. LATE CHANDRA BOSE,
                      ...  Petitioner

                        Vs



1. THE KRISHNAPURAM GRAMA PANCHAYAT
                       ...       Respondent

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/09/2008

 O R D E R
                      ANTONY DOMINIC, J

    -----------------------------------------------------------
                     W.P.(C).No.26558/2008
    -----------------------------------------------------------
         Dated this the 3rd day of September, 2008


                           JUDGMENT

This writ petition has been filed challenging Ext.P7.

Ext.P7 is an order passed by the respondent Panchayat on

Ext.P5 application filed by the petitioner requiring renewal of

the licence in respect of a stationary shop and cool bar

conducted by the petitioner. In my view, Ext.P7 is an order

appealable in terms of the provisions of the Panchayat Raj

Act and therefore the proper course available to the

petitioner is to pursue the matter, invoking the statutory

remedy. With that liberty and leaving open the contentions,

the writ petition is closed.

2. In order to enable the petitioner to avail the

statutory remedy, I direct that the status quo as on date

shall be maintained for a period of three wees from today.

2

Petitioner shall produce a copy of the judgment before

the respondent for compliance.

ANTONY DOMINIC
JUDGE

vi.

3