High Court Kerala High Court

Babu.T.K. vs State Of Kerala on 13 November, 2009

Kerala High Court
Babu.T.K. vs State Of Kerala on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19021 of 2009(W)


1. BABU.T.K., S/O.KUNJACHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE CIRCLE OF INSPECTOR OF POLICE

3. THE SUB INSPECTOR OF POLICE, KONNI.

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :13/11/2009

 O R D E R
                                KURIAN JOSEPH
                                           &
                             C.T. RAVIKUMAR, JJ.
                      ---------------------------------------------
                    W.P.(C) NOS. 19021 & 29478 OF 2009
                      ---------------------------------------------
                   Dated this the 13th day of November, 2009

                                    JUDGMENT

Kurian Joseph, J.

The Petitioners approached this court with certain grievances regarding

the sale of sand and cancellation of license for the sale of sand. Sale without

interference of police is the issue in the former writ petition and cancellation is

the issue in the latter. It is seen from Ext.P7 in W.P.(C) No.29478/2009 that

the Panchayat has already cancelled the license. Though the learned counsel

vehemently contended that the order is without jurisdiction, we do not think

that this court need go into various contentions of the petitioners since the

petitioners have the statutory remedy available against the orders, before the

Tribunal for local self Government institutions. Therefore, W.P.(C) No.29478

is disposed of making it clear that in the event of petitioners approaching the

tribunal by filing an application within one month from today, the same shall

be treated to have been filed in time. In view of the order in W.P.(C)

No.29478/2009, nothing survives in W.P.(C) No.19021/2009 and it is

dismissed.



                                                           (KURIAN JOSEPH)
                                                                   JUDGE



                                                          (C.T. RAVIKUMAR)
spc                                                                JUDGE

W.P.(C) NO.    2