High Court Kerala High Court

Palu vs Paralam Gramapanchayat Rep. By on 6 July, 2007

Kerala High Court
Palu vs Paralam Gramapanchayat Rep. By on 6 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25678 of 2004(F)


1. PALU,AGED 69 YEARS,S/O. OUSEPH,
                      ...  Petitioner
2. A.O.VARGHESE,S/O. OUSEPH,
3. PAULOSE,S/O. ANTHONY,

                        Vs



1. PARALAM GRAMAPANCHAYAT REP. BY
                       ...       Respondent

2. DIRECTOR OF PANCHAYAT,

3. DEPUTY DIRECTOR OF PANCHAYAT,THRISSUR.

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/07/2007

 O R D E R
                               KURIAN JOSEPH J.

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

                        W.P.(C) No.25678  of 2004

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

                            Dated 6th  July,  2007.


                                 J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

(i) “Call for the records leading to Ext.P12 series and issue

a writ in the nature of certiorari quashing the same.

(ii) issue a writ in the nature of mandamus commanding the

1st respondent to consider and pass orders on Ext.P13

representation within such time as may be fixed by this

Hon’ble Court and until then stay all the further proceedings

pursuant to Ext.P11 series notices.”

There will be a direction to the first respondent to consider

Ext.P13 with notice to the petitioners and pass appropriate orders

thereon in accordance with law within a period of four months

from the date of receipt of a copy of the judgment. The interim

order passed by this Court will continue till such time.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J.

———————————————-

O.P. NO. OF 200

———————————————-

J U D G M E N T

Dated 6th July, 2007.