IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5996 of 2009(T)
1. T.K. MOHAMMED ALI,
... Petitioner
2. A.K. ASHRAF, S/O. HAMZA,
3. K. ABOOBACKER, S/O. ALAVI,
4. M. USMAN, S/O. YOUSAF, AGED 43 YEARS,
5. K.S. NOOR MOHAMMED,
6. K. MOHAMMED, S/O. KUNJUMOHAMMED,
Vs
1. PATTAMBI GRAMA PANCHAYATH,
... Respondent
2. SUB INSPECTOR OF POLICE, PATTAMBI.
3. REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.PMM.NAJEEB KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.5996 OF 2009
------------------------
Dated this the 25th day of February, 2009.
JUDGMENT
The grievance of the petitioners is that the first
respondent Panchayat has established an autorickshaw stand
No.10 in front of the shop of the petitioners. According to
them, their business is badly affected by the parking of
autorickshaws in front of their shops.
2. It is stated that urging this grievance though they
have filed Ext.P1 application before the first respondent
Panchayat, orders have not been passed.
Taking into account the aforesaid case of the petitioners,
the writ petition is disposed of directing that, if Ext.P1 has
been received and is pending, the grievance shall be examined
and orders passed as expeditiously as possible and at any rate
within 6 weeks from the date of production of a copy of the
judgment.
(ANTONY DOMINIC)
JUDGE
vi/