High Court Kerala High Court

D.Vijayappa Kurup vs The Director Of Panchayat on 16 October, 2007

Kerala High Court
D.Vijayappa Kurup vs The Director Of Panchayat on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30537 of 2007(I)


1. D.VIJAYAPPA KURUP, ALUNKAL,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PANCHAYAT,
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :16/10/2007

 O R D E R
                         PIUS C. KURIAKOSE, J.
              ..........................................................
                        W.P.(C)No.30537 OF 2007
              ...........................................................
               DATED THIS THE 16TH OCTOBER, 2007

                               J U D G M E N T

The petitioner seeks a direction to the respondent-Director of

Panchayats to dispose of Ext.P2 appeal early. But, as rightly pointed

out by Mr.K.J.Mohammed Anzar, Government Pleader Ext.P2 appeal

directed against Ext.P1 order will not be maintainable before the

respondent. Appeal, if at all, will have to be preferred against Ext.P1

to the Tribunal for Local Self Government Institutions. Since it is

apparent that Ext.P2 appeal is not maintainable before the respondent,

this Court will not be justified in issuing any direction to the

respondent for disposing of Ext.P2 appeal. The Writ Petition will stand

dismissed.

(PIUS C.KURIAKOSE, JUDGE)
tgl

WP(C)N0.

-2-

WP(C)N0.

-3-