IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 251 of 2009(E)
1. SUCHITRA, AGED 18 YEARS,
... Petitioner
Vs
1. SECRETARY, MUNDATHIL KODE GRAMA
... Respondent
2. A.R.SUNDARAN, S/O.RAMAN, ADATTU PARAMBIL
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent :SRI.P.RADHAKRISHNAN (1)
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/02/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.251 of 2009
==================
Dated this the 12th day of February, 2009
J U D G M E N T
The petitioner is aggrieved by the inaction on the part of the 1st
respondent in not passing orders as directed in Ext.P3 order of the
Tribunal for Local Self Government Institutions in respect of a
construction by the 2nd respondent herein. The allegation of the
petitioner is that despite the order and a stop memo issued by the
Panchayat, the 2nd respondent is continuing the construction. The 2nd
respondent submits that he has not continued the construction. In the
above circumstances, this writ petition is disposed of with the following
directions:
The 1st respondent shall pass final orders as contemplated in
Exts.P2 and P3 orders, as expeditiously as possible, at any rate, within
one month from the date of receipt of a certified copy of this
judgment. Till orders are thus passed, the 2nd respondent shall not
make any further construction in respect of the subject matter.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2