IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31722 of 2006(B)
1. XAVIER WILLIAM, S/O.THOMAS.V.J.,
... Petitioner
2. AJAYA WILLIAM, S/O.XAVIER,
Vs
1. MARADU GRAMA PANCHAYATH REPRESENTED
... Respondent
2. CHIEF ENVIRONMENTAL ENGINEER,
3. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT
For Petitioner :SRI.P.J.JOSEPH PANIKKASSERY
For Respondent :SRI.S.CHANDRASENAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :15/12/2006
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C) No.31722 OF 2006
...........................................................
DATED THIS THE 15TH DECEMBER, 2006
J U D G M E N T
Heard Mr.P.J.Joseph Panikkassery, learned counsel for the
petitioners and Sri.S.Chandrasenan, learned counsel for the 1st
respondent-Panchayat.
2. One of the grievances of the petitioners is that since they
were not served with an authenticated copy of Ext.P1 order, the appeal
which was preferred by them before the Tribunal was returned by the
Tribunal. Mr.Panikkassery has a further grievance that a going
concern was closed down by the Panchayat all of a sudden without
giving notice.
3. Mr.S.Chandrsenan would submit that if the petitioners had
approached the Panchayat for an authenticated copy, the same would
have been readily issued. As regards the complaint regarding closure
of the business, Mr.Senan submitted that the Panchayat was justified
in doing so.
4. I do not propose to go into the merits of the grounds raised.
The Writ Petition will stand disposed of with the following directions:-
The 1st respondent-Panchayat is directed to serve the petitioners
with a duly signed and sealed copy of Ext.P1 order along with the
WP(C)N0.31722 OF 2006
-2-
order of the Tribunal in Appeal No.50 of 2004 dated 13.1.2005 which
is said to be already issued to the petitioners, within two days of the
petitioners producing a copy of this judgment. If the 2nd petitioner
makes a request before the 1st respondent for removal of computers or
electronic devices belonging to the 2nd petitioner presently kept inside
the premises, the 1st respondent will allow that request and open the
premises on a date to be notified to the 2nd petitioner for the purpose
of enabling the 2nd petitioner to remove the things he wants to
remove from the room. After the computers etc. belonging to the 2nd
petitioner are removed, the 1st respondent will be competent to close
down the room once again. If the Tribunal receives an appeal within
7 days of the petitioners receiving copy of the authenticated copy of
the order from the 1st respondent, the Tribunal will entertain the
appeal as one filed on time and dispose of the same in accordance with
law. It is open to the petitioners to seek any appropriate interim relief
from the Tribunal regarding reopening of the premises.
(PIUS C. KURIAKOSE, JUDGE)
tgl
WP(C)N0.31722 OF 2006
-3-