IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27364 of 2009(M)
1. P.K.ANIL KUMAR, AGED 40,
... Petitioner
2. M.C.THEVAN, AGED 56, S/O.CHATHAN,
3. N.CHELLAPPAN, AGED 57, S/O.NARAYANAN,
4. PARAMESWARAN PILLAI, AGED 67,
5. MOIDEEN BAVA, AGED 65,
Vs
1. EDATHALA GRAMA PANCHAYATH,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE BLOCK PANCHAYATH, VAZHAKKULAM,
4. THE DISTRICT PANCHAYATH, ERNAKULAM,
5. THE DIRECTOR OF PANCHAYATH,
6. STATE OF KERALA,
For Petitioner :SRI.K.C.ELDHO
For Respondent :SRI.KKM.SHERIF
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/02/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.27364 OF 2009 (m)
--------------------------------------------------
Dated this the 16th day of February, 2010
J U D G M E N T
According to the petitioner for want of repair to the
Vidhodaya School-Mukkottil Temple Road, which is vested in the
first respondent Panchayat, the road is not in a motorable condition
and therefore a direction is sought for improving the condition of
the road.
On behalf of the Panchayat a statement has been filed,
wherein Panchayat is accepting that the condition of the road is not
good. However, they state that during the current financial year the
entire funds have been alloted for other projects and therefore they
are not in a position to undertake any work immediately. It is stated
that in the next financial year commencing from 1.4.2010,
Panchayat will raise sufficient funds and improve the condition of
the road. This submission made by the Panchayat should redress
the grievance raised in the writ petition and therefore recording the
submission as above, the writ petition is closed, directing the
Panchayat to ensure that the road condition is improved in the next
financial year.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :