IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5566 of 2007(K)
1. BALAKRISHNAN, S/O.NEELAKANTAN,
... Petitioner
Vs
1. CHERANALLOOR GRAMA PANCHAYATH,
... Respondent
2. ASOKAN, S/O.NARAYANAN,
For Petitioner :SRI.K.P.VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :20/02/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 5566 OF 2007
-----------------------------------
Dated this the 20th day of February, 2007
JUDGMENT
I do not propose to examine the merits of the matter. But to
Ext.P2 notice issued by the Panchayat, the petitioner has already
submitted Exts.P3 and P5 replies. Petitioner has a grievance that in
spite of Ext.P4 request, he has not been served with even a copy of the
complaint submitted by one Sri.Alathiriparambil Asokan, on the basis of
which only Ext.P2 was issued.
2. Having regard to the various grounds raised and the
submissions of Sri.V.M. Syam Kumar, learned counsel for the petitioner,
I am of the view that at this stage itself and even without issuing notice
to the 2nd respondent-complainant, this Writ Petition can be disposed of
with the following directions:
The 1st respondent-Panchayat will furnish to the petitioner a copy
of the complaint submitted by the 2nd respondent as per Ext.P4 within
three days of the petitioner producing a copy of this judgment. Within
three weeks of serving a copy of that complaint to the petitioner, the
Panchayat will hear the petitioner as well as the 2nd respondent on
Exts.P3 and P5 and also the complaint of the 2nd respondent and take a
decision. Once decision is taken, both petitioner and the 2nd respondent
WPC No. 5566/2007
2
will be informed of the same. Till such time as a decision is taken and
communicated to the petitioner and the 2nd respondent, the Panchayat
will not take any coercive steps for demolishing the structure which is
referred to in Ext.P2 notice.
The Writ Petition is disposed of as above.
PIUS C. KURIAKOSE, JUDGE
btt
WPC No. 5566/2007
3