IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1502 of 2008()
1. SHIBU PAUL
... Petitioner
Vs
1. BHARANANGANAM GRAMA
... Respondent
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent :SRI.SHAJI THOMAS PORKKATTIL
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/07/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.A. No. 1502 of 2008
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 18th day of July, 2008
Judgment
H.L. Dattu, C. J:
In this writ appeal we need not have to refer to the facts in extenso, since
the learned single Judge has done that exercise. In fact, the learned Judge in
paragraph 9 of the order has once again directed the Sub Committee of the
Panchayat to inspect the premises of the petitioner and if the Committee is
satisfied that the situation in the piggery has been improved, it will be open to the
petitioner to make an appropriate application for renewal of his licence, and if such
an application is made, the Committee would consider it in accordance with law.
2. In our view, the learned Judge has granted enough and more relief to the
petitioner. In our view, the orders passed by the learned Judge is most harmless
and that order should not have been made the subject matter of this writ appeal.
3. Therefore while confirming the findings and conclusions reached by
the learned Judge, we reject the writ appeal.
Ordered accordingly.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an/dk.