IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32097 of 2008(U)
1. AMBIKA SAMDEV, PRESIDENT, POOVAR GRAMA
... Petitioner
Vs
1. DIRECTOR OF PANCHAYAT, O/O.DIRECTOR OF
... Respondent
2. DEPUTY DIRECTOR OF PANCHAYAT,
3. SECRETARY, POOVAR GRAMA PANCHAYATH.
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/02/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 32097 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 3rd February, 2009.
J U D G M E N T
The petitioner has approached this Court complaining that the
3rd respondent has refused to record the minutes of the meeting of the
Panchayat committee on the ground that the 2nd respondent had
issued oral instructions not to record the minutes. Learned
Government Pleader, on instructions from the 2nd respondent,
submitted that the 2nd respondent did not issue any oral or written
direction to the Secretary not to record the minutes of the meeting
held on 16-10-2008. In the above circumstances, counsel for the 3rd
respondent now submits that he is prepared to record the minutes of
the meeting held on 16-10-2008. This shall be done within one week
from today.
With the above observation, the writ petition is disposed of.
Sd/- S. Siri Jagan, Judge.
Tds/