IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1079 of 2007(A)
1. P.M.THOMAS
... Petitioner
Vs
1. THANKAMMA GEORGE
... Respondent
For Petitioner :SRI.JOMY GEORGE
For Respondent :SRI.ABRAHAM VAKKANAL
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = =
R.P. No. 1079 OF 2007
IN
W.P.(C) No. 27302 OF 2007
= = = = = = = = = = = = =
Dated this the 13th November, 2007
O R D E R
W.P.(C) No. 27302 of 2007 was disposed of by
judgment dated 24-9-2007 recording, inter alia, the
submission of the learned Govt. Pleader that the
expenditure for the removal of weeds and algae would be
met from the common fund of the Padasekharam Committee.
It is the above submission that has led to this Review
Petition. The said submission was made by the learned
Govt. Pleader on the basis of the decision of the
Puncha Special Officer taken on 22-9-2007. It is now
submitted by the review petitioner that against the
said decision an appeal was filed to the District
Collector in terms of Section 7 of the Kerala
Irrigation Works (Execution by Joint Labour) Act, 1967
and that the District Collector who heard the parties,
has now passed order dated 29-10-2007 remanding the
RP No.1079/07 in WPC No.27302/07
-2-
matter back to the Puncha Special Officer for
reconsideration. It is also stated that the Review
Petitioner as well as writ petitioners were heard
before passing the said order.
2. Therefore the issue of removal of weeds and
algae and cost for the removal of the same are now
before the Puncha Special Officer on being remanded by
the District Collector. In view of this development
the direction in the judgment needs to be modified. I
dispose of this Review Petition directing that the
Puncha Special Officer shall decide the matter pursuant
to the remandas expeditiously as possible, at any rate
within two weeks of receipt of a copy of this order.
Depending upon the decision to be taken, the issue as
to who has to bear the expenditure for the removal of
weeds and algae will also be decided by the Puncha
Special Officer.
ANTONY DOMINIC
JUDGE
jan/-