High Court Kerala High Court

John Michael vs The Pallivasal Grama Panchayat on 12 March, 2007

Kerala High Court
John Michael vs The Pallivasal Grama Panchayat on 12 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5971 of 2007(J)


1. JOHN MICHAEL, THAIKKOTTATHIL,
                      ...  Petitioner

                        Vs



1. THE PALLIVASAL GRAMA PANCHAYAT,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR DEVIKULAM.

4. THE VILLAGE OFFICER, PALLIVASALA VILLAGE

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :SRI.K.JAJU BABU

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/03/2007

 O R D E R
                            PIUS C.KURIAKOSE, J.

                        ----------------------------------

                        W.P.(C)NO. 5971  of    2007

                        ----------------------------------

                   Dated this 12th  day of   March, 2007


                                    JUDGMENT

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

though construction of a Tourist Resort by name Maria Cliff

Resorts was taken up by him on 2 Acres and 25 cents of

property in Resurvey No.15. 165/1-3 of Pallivasal Village on the

basis of a no objection certificate issued by the first respondent

panchayat, respondents 2 and 4 viz. RDO and the Village Officer

respectively are without any reasonable cause interfering with

the construction and preventing him from carrying out the

construction. Even though more than one opportunity was given

to the Government Pleader for seeking instruction from

respondents 2 and 3, she has not been able to get instructions so

far.

2. Heard both sides. Considered the documents placed on

record by the petitioner. I do not find any reason presently as to

why respondents 2 and 4 should interfere in the matter of

WPC No. 5971/2007 2

carrying out of the construction by the petitioner.

I dispose of the writ petition permitting the petitioner to

complete the construction of the Resort by name Maria Resort in

the property which is subject matter of this writ petition.

However, the petitioner will be informed that the construction

will be at his risk and will not stand in the way of the Government

or respondents 2 to 4 initiating any proceedings in future on

valid grounds.

PIUS C.KURIAKOSE

Judge

dpk