High Court Kerala High Court

Asokkumar vs Thiruvilwamala Grama Panchayath on 25 June, 2010

Kerala High Court
Asokkumar vs Thiruvilwamala Grama Panchayath on 25 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19277 of 2010(H)


1. ASOKKUMAR, S/O.VENKITESWARAN, PRESIDENT,
                      ...  Petitioner

                        Vs



1. THIRUVILWAMALA GRAMA PANCHAYATH,
                       ...       Respondent

2. THE SECRETARY, THIRUVILWAMALA GRAMA

3. SUB IINSPECTOR OF POLICE,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.BINOY VASUDEVAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/06/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.19277/2010-H
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 25th day of June, 2010

                      J U D G M E N T

The petitioner herein is the President of

Thiruvilwamala Youth Congress Mandalam Committee. The

grievance raised in this writ petition is that the flag

post along with the photo of late Smt.Indira Gandhi which

was installed years back are now sought to be removed by

the Panchayat without any reason.

2. The main prayer in the writ petition is to

restrain the respondents from initiating any action for the

removal of structures including a flag post installed by

the Mandalam Youth Congress Committee without issuing

proper notice to the persons who have installed the flag

post and Sthoopam and also without affording them with an

opportunity of being heard.

3. Heard the learned counsel for the Panchayat. It

is submitted that a new bus stand has been constructed by

the Panchayat which is called ‘Town Bus Stand’. The flag

post and the photo are situated just on the way to the

entry of the bus stand. Therefore, a meeting of the

members of different political parties including the

Mandalam Congress President was convened on 01/06/2010 and

the shifting of the flag post and the photo was discussed

W.P.(C). No.19277/2010
-:2:-

and it was unanimously agreed also. It is therefore

submitted that no arbitrary decision has been taken by the

Panchayat whereas a proper decision after discussing with

all the political parties including the Congress party was

taken and the decision is binding on the petitioner. It is

further submitted by the learned counsel for the Panchayat

that they will issue notice to the petitioner intimating

the proposal and the place to which it has to be shifted

within a period of three days.

4. In the light of the decision of the Panchayat that

the flag post and the photo will be shifted to similar

place, the grievance of the petitioner that the Panchayat

has taken a decision to do away with the same is redressed.

Therefore, the shifting of the same to a convenient place

will satisfy the demand of the petitioner. The Panchayat

will issue notice to the petitioner showing the place where

the flag post and the photo will have to be shifted and the

petitioner will co-operate based on the same .

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms