IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6588 of 2007(H)
1. ALEX GEORGE, S/O.T.M. GEORGE,
... Petitioner
Vs
1. THE THALAVADI GRAMA PANCHAYAT,
... Respondent
2. THE SECRETARY, THALAVADI GRAMA
3. THE DISTRICT COLLECTOR,
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :27/02/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C) No.6588 OF 2007
...........................................................
DATED THIS THE 27th FEBRUARY, 2007
J U D G M E N T
The petitioner who is desirous of reclaiming a portion of the
property belonging to him for the purpose of constructing a godown is
aggrieved in that the District Collector before whom the matter is now
pending is not taking an early decision.
2. I do not propose to decide on the merits of the petitioner’s
claim to have a favourable decision by the District Collector. But I am
informed that pursuant to the directions of this Court in Ext.P9
judgment, the petitioner in that case who was similarly circumstanced
as the present petitioner could get relief. Accordingly this Writ Petition
will stand disposed of issuing the following directions:-
The District Collector will take up Ext.P2 application and Ext.P8
reminder, consider the same in the light of the recommendations
Exts.P3 to P7 and take a decision at his earliest, after issuing notice to
the petitioner and after hearing him. Decision as directed above will
be taken at any rate by the District Collector within six weeks of
receiving copy of this judgment.
tgl (PIUS C. KURIAKOSE, JUDGE)
WP(C)N0.6588 OF 2007
-2-