IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22539 of 2008(G)
1. BIJO P. GEORGE, PAMPARA HOUSE,
... Petitioner
Vs
1. THE KADANADU GRAMA PANCHAYATH,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. DY. S.P. OF POLICE,
4. THE JOINT R.T.O,
5. BOBBY, VDAKKEPARAMBIL HOUSE,
6. ABHILASH GOPI, VENGAPARAMBIL HOUSE,
7. SURESH.M.P, MULAPPALIL HOUSE,
For Petitioner :SRI.GEORGEKUTTY MATHEW
For Respondent :SRI.SUNIL CYRIAC,SC,KADANAD GRAMA PANCH
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/08/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 22539 of 2008
--------------------------------------------------------
Dated: AUGUST 5, 2008
JUDGMENT
Petitioner is a businessman conducting business
at a place called Kollappally in Kottayam District, coming
within the jurisdiction of the 1st respondent Panchayat. In
this writ petition what is mainly complained of by the
petitioner is that in view of the indiscriminate parking of
vehicles, access to his business place is affected. It is also
complained that as a result thereof, his business prospects
are also reduced.
2. The learned Government Pleader, on instructions,
submits that similar complaints were received by the
Panchayat and that at the instance of the Panchayat, a joint
meeting of all concerned, including the trading community
and police, was convened on 28.7.2008. It is also stated
that by a unanimous understanding between the parties, it
has been decided to take remedial action in the matter,
WP(C) 22539/08
2
which is being implemented with the aid of the local police.
3. If, as stated by the learned Government Pleader,
the Panchayat has already initiated steps to redress the
grievance of the petitioner and others in this matter and the
same is implemented with the aid of the local police, I do
not think this Court needs to interfere with the matter and
upset the unanimous decision arrived at among the parties.
Therefore I dispose of the writ petition directing that
the decision taken in the meeting held on 28.7.2008 shall be
implemented and the Panchayat shall ensure the same with
the involvement and co-operation of the 2nd respondent.
ANTONY DOMINIC
JUDGE
mt/-