IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32122 of 2008(Y)
1. MR.MATHAIKUNJU, AGED 56, SON OF PAILY,
... Petitioner
2. FR. M.P.JOSE, AGED 59, SON OF
Vs
1. VADAVUKODE - PUTHENCRUZ GRAMA
... Respondent
2. EXECUTIVE COMMITTEE OF
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.KOSHY GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :31/10/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.32122 of 2008
==================
Dated this the 31st day of October, 2008
J U D G M E N T
The petitioners’ grievance in this writ petition is that a
private road belonging to the church, of which the petitioners are
office bearers, is being taken over by the 1st respondent
Panchayat without consent from the petitioners. Challenging such
take over, the petitioners have filed Ext.P3 representation before
the Secretary of the Panchayat. The petitioners now confine their
relief for a direction to the Secretary of the 1st respondent
Panchayat to consider and pass orders on Ext.P3 expeditiously.
After hearing the counsel for the petitioners, I feel that the
Secretary of the 1st respondent-Panchayat can be directed to
consider and pass orders on Ext.P3 expeditiously. Accordingly,
this writ petition is disposed of with a direction to the 1st
respondent to consider and pass orders on Ext.P3, as
expeditiously as possible, at any rate, within one month from the
date of receipt of a certified copy of this judgment, after affording
an opportunity of being heard to the petitioners.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2