High Court Kerala High Court

V.R.Narayanan Embran vs Maradu Grama Panchayat (Special … on 26 March, 2008

Kerala High Court
V.R.Narayanan Embran vs Maradu Grama Panchayat (Special … on 26 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10203 of 2008(M)


1. V.R.NARAYANAN EMBRAN,AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. MARADU GRAMA PANCHAYAT (SPECIAL GRADE)
                       ...       Respondent

2. K.MOHANRAJ, AGED 62 YEARS,

3. M.KISHORE KUMAR,AGED 26 YEARS,

4. K.KANCHANA  AGED 56 YEARS,

5. ANIL KUMAR SHARMA,AGED 34 YEARS,

                For Petitioner  :SRI.BEPIN VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/03/2008

 O R D E R
                          PIUS.C.KURIAKOSE, J.
                      - - - - - - - - - - - - - - - - - - - - -
                         W.P.(c).No.10203 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 26th day of March, 2008

                                JUDGMENT

Under challenge in this writ petition is Ext.P8 order of the

Secretary of the Panchayat. Under Ext.P8, the Secretary of the

Panchayat has virtually rejected the petitioner’s claim for renewal of

licence for the conduct of business in Granites which was being

conducted on the basis of previous licences. The reason stated in

Ext.P8 is that the petitioner has not produced the document issued by

the previous owner which will show that the petitioner’s possession

over the premises is lawful. On the terms of Ext.P8 if the document is

not produced immediately, the licence fee which has already been

collected from the petitioner will be forfeited. According to the

petitioner, the Secretary has chosen to issue Ext.P8 only at the behest

of the 5th respondent who is already pitted in a civil dispute with the

petitioner. The statute provides remedy by way of appeal to the

committee of the Panchayat against Ext.P8.

WPC.No.10203/08 2

I dispose of the writ petition relegating the petitioner to that

remedy. However, considering the merit noticed in some of the

grounds raised in the writ petition, there will be an order directing the

Panchayat not to enforce Ext.P8 till such time as appeal preferred by

the petitioner is disposed of, if the petitioner actually prefers an appeal

within three weeks from today.

PIUS.C.KURIAKOSE
JUDGE

sv.

WPC.No.10203/08 2