IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14730 of 2010(M)
1. ABDUL NAZAR, P.T., AGED 43 YEARS,
... Petitioner
2. SHAJAHAN.K., S/O.ABDULLA,
3. ABDULLA P.T., S/O.ALIKKUTTY,
4. RIYAS, S/O.KUNJIMOHAMMED HAJI,
5. ABDUL KHADER.P., PALATHINGAL HOUSE,
6. SIDHIQUE ALI P.T., S/O.MOHAMMED ALI,
7. SHAFEEK.K., S/O.SEETHI,
8. SAFEERALI P.T., S/O.MOHAMMED ALI,
9. SUBAIR.M., S/O.MOHAMED ALI,
10. RAFEEK ALI P.T., S/O.MOHAMMED ALI,
Vs
1. THE SECRETARY, MAMPAD GRAMA PANCHAYATH,
... Respondent
2. MAMPAD GRAMA PANCHAYATH, REPRESENTED BY
3. THE DISTRICT COLLECTOR MALAPPURAM.
For Petitioner :SRI.P.SAMSUDIN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/05/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.14730 OF 2010
-------------------------------
Dated this the 17th day of MAY, 2010
J U D G M E N T
The petitioners are residents of the Mampad Grama
Panchayat. In respect of collection of sand from the ‘kadavu’
near the residence of the petitioners, Ext.P8 decision has been
arrived at in a meeting convened for the purpose. The
petitioners grievance in this writ petition is that Ext.P2 decision is
not being implemented by the first respondnt. In the above
circumstances, the petitioners have filed Ext.P4 representation
before the first respondent. The petitioners seek a direction to
the first respondent to consider and pass orders on Ext.P4
expeditiously. Despite service of notice, respondents 1 and 2
have not chosen to enter appearance to contest the matter.
In the above circumstances, this writ petition is disposed of
with a direction to the first respondent to consider and pass
orders on Ext.P4 as expeditiously as possible, at any rate, within
W.P.(C)No.14730/2010. 2
a period of two weeks from the date of receipt of a copy of this
judgment after affording an opportunity of being heard to a
representative of the petitioners.
S. SIRI JAGAN, JUDGE
acd
W.P.(C)No.14730/2010. 3