High Court Kerala High Court

Devassia vs The Kattappana Grama Panchayat on 14 March, 2007

Kerala High Court
Devassia vs The Kattappana Grama Panchayat on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8428 of 2007(C)


1. DEVASSIA, AGED 48 YEARS, S/O. AUGUSTHY,
                      ...  Petitioner
2. T.M.CHANDRAN, AGED 48, S/O. MADHAVAN,
3. C.C.MATHEW, AGED 49, S/O. CHACKO,
4. MATHEW KUTTY, AGED 44 YEARS, S/O.CHACKO,
5. MR. SABU, AGED 37 YEARS, S/O. BHASKARAN,
6. SANTHOSH KUMAR M.J., AGED 34 YEARS,

                        Vs



1. THE KATTAPPANA GRAMA PANCHAYAT,
                       ...       Respondent

2. THE HIGH RANGE MOTOR THOZHILALI

                For Petitioner  :SRI.S.SACHITHANANDA PAI

                For Respondent  :SRI.P.V.ELIAS

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :14/03/2007

 O R D E R


                           PIUS C. KURIAKOSE,J.

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

                          W.P.(C)No.8428 of 2007

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

                           Dated: 14th March, 2007


                                  JUDGMENT

Giving liberty to the petitioners to challenge the decision of the

Panchayat on the basis of which Ext.P1 judgment was passed by this

court (the decision which is referred to as Ext.P1 in

W.P.C.No.21209/06), this Writ Petition will stand disposed of.

However considering Exts.P2, P3, P4 and P5, there will be a direction

to the 1st respondent not to remove the vehicles driven by the

petitioners herein from the Panchayat stand for a period of two weeks

from today.

srd                                       PIUS C.KURIAKOSE, JUDGE