IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 12084 of 2002(L)
1. P.L.JOHN, S/O.LONAN,
... Petitioner
Vs
1. KUMBALAM GRAMA PANCHAYAT, REPRESENTED
... Respondent
For Petitioner :SRI.C.K.PAVITHRAN
For Respondent :SRI.R.DIVAKARAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.12084 of 2002
----------------------------------------------
Dated 24th November, 2006.
J U D G M E N T
The grievance is on Ext.P6 notice issued to the
petitioner, directing the petitioner to stop the functioning of a
piggery. It is seen from Exts.R2(a) and R2(b) proceedings that
there was nuisance caused by the petitioner. It is also seen from
the counter affidavit filed by the Panchayat that pursuant to the
complaints by the public only, action has been taken. Be that as
it may, in view of the intervening developments, in case the
petitioner or for that matter, respondents 2 and 3 have still any
grievance left, it will be open to them to approach the first
respondent, in which case, appropriate action in accordance with
law will be taken, within another four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. 12084 of 2002 (L)
———————————————-
J U D G M E N T
Dated 24th November, 2006.