IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36985 of 2010(W)
1. MANI, S/O.MANI,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. PARATHODU GRAMA PANCHAYAT,
For Petitioner :SRI.SIBY MATHEW
For Respondent :SRI.K.JAJU BABU
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :10/01/2011
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.36985 of 2010
----------------------------------------
Dated 10th January, 2011
JUDGMENT
The petitioner who is running a poultry farm at Koovappally is
aggrieved by Ext.P8 order. Ext.P8 is in fact, a show cause notice issued
to the petitioner. Feeling aggrieved by Ext.P8 order the petitioner has
preferred Ext.P9 appeal under section 276(1) of the Kerala Panchayat Raj
Act before the second respondent. Admittedly, the said appeal preferred
by the petitioner is still pending before the second respondent.
2. I have heard the learned counsel for the petitioner and also
the learned standing counsel for the respondents.
As already noticed, Ext.P9 appeal preferred by the petitioner
on being aggrieved by Ext.P8 order is pending before the second
respondent. Therefore, this writ petition is disposed of with a direction to
the second respondent to consider and pass orders on Ext.P9 appeal
expeditiously, at any rate within a period of one month from the date of
receipt of a copy of this judgment. In case the petitioner seeks an
opportunity of being heard, the same shall also be afforded.
Sd/-
C.T.RAVIKUMAR
Judge
TKS