High Court Kerala High Court

Palamadathil Kotyat Pathumma vs Vengara Grama Panchayath on 13 July, 2009

Kerala High Court
Palamadathil Kotyat Pathumma vs Vengara Grama Panchayath on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19506 of 2009(G)


1. PALAMADATHIL KOTYAT PATHUMMA,
                      ...  Petitioner

                        Vs



1. VENGARA GRAMA PANCHAYATH, POST
                       ...       Respondent

2. THE SECRETARY, VENGARA GRAMA

3. THE VILLAGE OFFICER,

4. KAITHAVALAPPIL KHADER HAJI,

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/07/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                   W.P ( C) No.19506 of 2009
                      --------------------------
                 Dated this the 13th July,2009

                        J U D G M E N T

Alleging encroachment on the part of the 4th

respondent on a public pathway, which according to the

petitioner, is used by her and several others in the

locality, Exhibit-P2 complaint has been filed before the

Village Officer as also before the Panchayat.

2. Having heard the learned Government Pleader

also, there will be a direction to the 3rd respondent to look

into Exhibit P2 and if after due enquiry the allegations are

found to be correct, it shall be forwarded to the Revenue

Divisional Officer and if found appropriate, proceedings

shall be taken under Section 133 of the Cr.P.C. Needful

shall be done within two months from the date of receipt

of a copy of this judgment.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3