High Court Kerala High Court

Prakashan vs Adat Grama Panchayath on 26 August, 2008

Kerala High Court
Prakashan vs Adat Grama Panchayath on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22181 of 2008(N)


1. PRAKASHAN, S/O. VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. ADAT GRAMA PANCHAYATH
                       ...       Respondent

2. SAJEEVAN @ SASIDHARAN,

                For Petitioner  :SRI.P.RADHAKRISHNAN (1)

                For Respondent  :SRI.T.A.RAJAGOPALAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/08/2008

 O R D E R
                      ANTONY DOMINIC, J.

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

                     W.P.(C) 22181 of 2008

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

                   Dated: AUGUST 26, 2008

                              JUDGMENT

The direction sought for in this writ petition is for the

implementation of Ext.P3, by which the 2nd respondent was

directed by the 1st respondent Panchayat to rectify the

defects in a smoke house.

2. The learned standing counsel appearing for the

Panchayat now submits that they have already issued a stop

memo to the 2nd respondent and that as at present, the

smoke house is not functioning.

3. Though this submission of the learned standing

counsel that the smoke house is not functioning, is disputed

by the petitioner, still having regard to the fact that the stop

memo has been issued, it is the responsibility of the

Panchayat, to ensure its compliance. If at all the 2nd

respondent, the operator of the smoke house, has any

grievance about the stop memo, it is upto him to pursue the

WP(C) 22181 of 2008
2

matter in the manner known to law.

4. Therefore the writ petition is disposed of directing

that the Panchayat shall ensure that the stop memo, which

they have issued, is implemented and that the same is

complied with.

ANTONY DOMINIC, JUDGE

mt/-