IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27384 of 2008(I)
1. T.L.GEORGE, S/O.LUKA,
... Petitioner
Vs
1. MANJALLOOR GRAMA PANCHAYASTH, REP. BY
... Respondent
For Petitioner :SRI. BABY KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/09/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.27384 of 2008
==================
Dated this the 30th day of September, 2008
J U D G M E N T
The petitioner is aggrieved by Ext.P6 stop memo by which
the petitioner ha been directed to stop functioning of the quarry.
According to me, after having issued Ext.P6 stop memo, the
panahcyath has a duty to pass final orders in the matter.
Accordingly, the respondent panchayath is directed to pass final
orders on Ext.P6 stop memo, as expeditiously as possible, at any
rate, within one month from the date of receipt of a certified copy
of this judgment. The petitioner shall produce a copy of the writ
petition along with a certified copy of this judgment before the
respondent for compliance.
The writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2