High Court Kerala High Court

John.S.Paul vs The Thrikkakara Grama Panchayath on 28 January, 2008

Kerala High Court
John.S.Paul vs The Thrikkakara Grama Panchayath on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3016 of 2008(H)


1. JOHN.S.PAUL, S/O. LATE J.W.PAUL ,
                      ...  Petitioner

                        Vs



1. THE THRIKKAKARA GRAMA PANCHAYATH,
                       ...       Respondent

2. THE SECRETARY (SPECIAL GRADE),

3. SEENATH BEEVI, AGED ABOUT 50 YEARS,

                For Petitioner  :SRI.JOBY JACOB PULICKEKUDY

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :28/01/2008

 O R D E R
                THOTTATHIL B. RADHAKRISHNAN, J.

                           -------------------------------

                         W.P(C) No. 3016 OF 2008

                         -----------------------------------

                Dated this the 28th day of January, 2008


                                  JUDGMENT

Having regard to the directions being issued hereunder,

notices to the respondents are dispensed with preserving their

right to move for review of this judgment, if so aggrieved.

2. The impugned Ext.P6 does not show that any prior

opportunity to show case was issued to the petitioner. It also does

not contain any allegation that the petitioner has violated any

building permit or any approved plan. It is also shown that there

are disputes between the parties.

Under such circumstances, this writ petition is disposed of

directing that Ext.P6 shall be treated as a show cause notice, to

which the petitioner will file reply within a period of four weeks from

now and if such reply is given, the same shall be decided upon

after hearing the petitioner and the third respondent If the decision

is against the interest of either of them, the second respondent

shall pass an order showing reasons because the parties can then

pursue remedies under the Panchayat Raj Act. Until a decision is

WPC No. 3016 of 2008

2

taken as directed above and communicated to the parties, no

action shall be proceed on the basis of Ext.P6.

THOTTATHIL B. RADHAKRISHNAN,

JUDGE

btt

WPC No. 3016 of 2008

3