IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2705 of 2006(V)
1. NARENDRAN, S/O. LATE KRISHNAN NAIR,
... Petitioner
Vs
1. THE KATTOOR GRAMA PANCHAYATH,
... Respondent
2. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT
3. THE SECRETARY TO THE GOVERNMENT,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :SRI.N.P.SAMUEL
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/06/2007
O R D E R
K.M.JOSEPH, J.
-------------------------
W.P.(C) No.2705 2006 V
-------------------------
Dated this the 4th day of June, 2007.
JUDGMENT
The petitioner seeks to challenge Ext.P4. His further prayer
is to direct respondents 1 and 2 to consider the statutory appeal already
preferred by the petitioner, which is pending as evidenced by Exts.P2 and
P3, within such time as may be fixed by this court.
2. Case of the petitioner is briefly as follows: The petitioner
is conducting a piggery in 15 acres of land on the basis of the licence
given by the owner of the property. The petitioner applied for licence as
evidenced by Ext.P1. But, it is seen refused by Ext.P4. Against Ext.P4,
the petitioner has preferred an appeal before the 2nd respondent.
In such circumstances, the writ petition is disposed of
directing the 2nd respondent to take up the appeal preferred by the
petitioner, which is evidenced by Exts.P2 and P3, if it has been preferred
in time and if no decision has been taken so far, after hearing the
petitioner and other affected parties, within a period of three months from
the date of receipt of a copy of this judgment.
Sd/-
(K.M.JOSEPH)
JUDGE
sk/
//true copy//
P.S. To Judge