High Court Kerala High Court

Abdusalam K.T. vs District Collector on 21 May, 2010

Kerala High Court
Abdusalam K.T. vs District Collector on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10620 of 2010(B)


1. ABDUSALAM K.T., S/O.BEERAN,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, MALAPPURAM DISTRICT,
                       ...       Respondent

2. OTHUKUNGAL GRAMA PANCHAYATH,

                For Petitioner  :SRI.K.I.SAGEER

                For Respondent  :SRI.K.RAMACHANDRAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/05/2010

 O R D E R
                                 S.SIRI JAGAN, J.
                          ==================
                           W.P.(C).No. 10620 of 2010
                          ==================
                     Dated this the 21st day of May, 2010
                                 J U D G M E N T

The petitioner is the owner of a lorry. The District Collector has issued

circulars directing local bodies to prepare a list of lorries for transporting river

sand from kadavus in the 2nd respondent Panchayat to the beneficiaries. The

petitioner’s grievance in this writ petition is that the 2nd respondent is not

including the petitioner’s lorry in the list so prepared. The petitioner has filed

Ext.P3 request to include the petitioner’s vehicle also in the list. The

petitioner now seeks a direction to the 2nd respondent to consider and pass

orders on Ext.P3 expeditiously.

2. I have heard the learned counsel for the 2nd respondent also. He

would submit that the records do not show that Ext.P3 has been received in

the office of the Panchayat.

3. In the above circumstances, this writ petition is disposed of with

the following directions:

The petitioner shall file another application before the 2nd respondent

within two weeks. The 2nd respondent shall consider and pass orders on the

same as expeditiously as possible, at any rate, two weeks from the date of

receipt of the application, after hearing the petitioner. The petitioner shall

produce a certified copy of this judgment before the 2nd respondent for

compliance, along with the application to be filed by the petitioner.

Sd/-

sdk+                                                     S.SIRI JAGAN, JUDGE

           ///True copy///




                                  P.A. to Judge

2