IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1826 of 2007(P)
1. A.V.BABU, P.W.D. CONTRACTOR,
... Petitioner
Vs
1. MALA GRAMA PANCHAYAT, REP. BY ITS
... Respondent
2. THE SECRETARY, MALA GRAMA PANCHAYAT,
3. THE PRESIDENT, MALA GRAMA PANCHAYAT,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :17/01/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.1826 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 17th January, 2007
JUDGMENT
The petitioner is aggrieved by Ext.P1 order passed by the
Secretary of the Panchayat. Against Ext.P1, the petitioner has
submitted Ext.P4 representation. I am of the view that Ext.P4
representation can be construed as an appeal preferred by the
petitioner against Ext.P1. The Secretary of the Panchayat will place
Ext.P4 before the Panchayat Committee which will hear the petitioner
on Ext.P4 and take a decision on Ext.P4 in accordance with law at the
earliest and at any rate within two months of receiving a copy of this
judgment. Till such time as Ext.P4 is disposed of by the Panchayat
Committee as directed above, all further proceedings pursuant to
Ext.P1 will be kept in abeyance.
The Writ Petition will stand disposed of as above.
srd PIUS C.KURIAKOSE, JUDGE