Kerala High Court
V.O.Thomas vs The Koratty Grama Panchayat on 12 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8131 of 2007(R)
1. V.O.THOMAS,VELIYATH HOUSE,KADAPPURAM,
... Petitioner
Vs
1. THE KORATTY GRAMA PANCHAYAT,REP.BY
... Respondent
2. THE KORATTY GRAMA PANCHAYAT COMMITTEE
3. STATE OF KERALA REP.BY ITS SECRETARY,
For Petitioner :SMT.K.USHA
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :12/03/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 8131 of 2007
----------------------------------
Dated this 12th day of March, 2007
JUDGMENT
The petitioner challenges Ext.P7 order, by which the
revision petition filed by the petitioner against the order of the
Secretary was rejected.
I dispose of the writ petition relegating the petitioner to
his remedy before the Tribunal. However, the petitioner will be
permitted to continue his poultry farm for a period of one more
month from today on condition that he will not have the right of
bringing any new chicken to the farm and will be entitled only to
dispose of the chicken which are already grown in the farm.
PIUS C.KURIAKOSE
Judge
dpk