High Court Kerala High Court

V.V.Jayachandran vs The Erathu Grama Panchayat on 17 March, 2008

Kerala High Court
V.V.Jayachandran vs The Erathu Grama Panchayat on 17 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8892 of 2008(H)


1. V.V.JAYACHANDRAN, AGED 49 YEARS
                      ...  Petitioner

                        Vs



1. THE ERATHU GRAMA PANCHAYAT, ERATHU
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER

3. SHAJI MATHEWS, JYOTHIS HOUSE

4. LALI MATHEWS, JYOTHIS HOUSE

                For Petitioner  :SRI.K.T.SHYAMKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/03/2008

 O R D E R
                    PIUS C. KURIAKOSE, J.
                ----------------------------------
                  W.P.(C) NO. 8892 of 2008
                ----------------------------------
          Dated this the 17th     day of March , 2008

                           JUDGMENT

The grievance, which is voiced by the petitioner, is that

respondents 3 and 4 are going ahead with certain illegal

constructions within the area of the first respondent Panchayat

and that the Panchayat is not taking any action in spite of the

submission of Ext.P1 compliant by the petitioner .

2. When this Writ Petition came up for admission, Sri.Shaj,

Advocate, has taken notice on behalf of the first respondent

Panchayat. Sri.Shaj sought time for getting instructions, but,

since Ext.P1 is pending before the first respondent Panchayat, I

am inclined to dispose of this writ petition issuing the following

directions:

i). The Secretary of the first respondent Panchayat will take

up Ext.P1 immediately, conduct local inspection with notice to the

petitioner and respondents 3 and 4, hear the petitioner and the

third respondent and take an early decision. If the local

WPC No.8892/2008 2

inspection reveals that the allegations of the petitioner are prima

facie correct, the Secretary of the first respondent Panchayat will

issue stop memo to respondents 3 and 4 so that further

constructions are prevented.

ii). Final orders as directed above will be passed on Ext.P1

by the Secretary of the Panchayat at the earliest and at any rate

within one month of receiving a copy of this judgment.

The writ petition is disposed of with the above directions.

PIUS C. KURIAKOSE,
JUDGE.

dpk