Kerala High Court
A.M. Moidunnu vs Grama Panchayath on 7 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34069 of 2009(C)
1. A.M. MOIDUNNU, S/O. MUHAMMED,
... Petitioner
Vs
1. GRAMA PANCHAYATH,CHALLSSERY, CHALISSERY,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :SRI.S.P.ARAVINDAKSHAN PILLAY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/01/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 34069 OF 2009 (C)
=====================
Dated this the 7th day of January, 2010
J U D G M E N T
The challenge in this writ petition is against Ext.P13, the
order passed by the respondent Panchayat rejecting an
application made by the petitioner for issuing a licence for a Live
Stock Market. The statute provides for an appellate remedy
against the said order and therefore, there is no reason to
entertain this writ petition.
Writ petition is therefore disposed of leaving it open to the
petitioner to pursue the statutory remedy that is available.
ANTONY DOMINIC, JUDGE
Rp