IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14359 of 2004(H)
1. BINU CHERIAN
... Petitioner
Vs
1. KEERAMPARA GRAMA PANCHAYAT,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.MURALI PURUSHOTHAMAN
For Respondent :SRI.K.RAMAKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/02/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.14359 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of February, 2008
JUDGMENT
I find merit in the submission of Sri.Ramaprasad Unni that
the petitioner has a statutory remedy by way of an appeal against
Ext.P3 notice issued by the Secretary. Writ petition is disposed of
relegating the petitioner to the statutory remedy available to him
by way of appeal. It is further directed that the order of stay
presently passed will continue till such time as the appeal is
disposed of, provided appeal is filed by the petitioner within one
month from today.
PIUS.C.KURIAKOSE
JUDGE
sv.