High Court Kerala High Court

Boutique Hotels India Ltd vs Udayamperoor Grama Panchayat on 28 February, 2007

Kerala High Court
Boutique Hotels India Ltd vs Udayamperoor Grama Panchayat on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6798 of 2007(H)


1. BOUTIQUE HOTELS INDIA LTD.,
                      ...  Petitioner

                        Vs



1. UDAYAMPEROOR GRAMA PANCHAYAT,
                       ...       Respondent

2. SPECIAL GRADE SECRETARY,

                For Petitioner  :SRI.M.L.SAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/02/2007

 O R D E R


                           PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C)No.6798 of 2007

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                          Dated: 28th February, 2007


                                   JUDGMENT

I do not propose to go into the merits of the matter. This court

granted police protection to the petitioner and its sister concern under

Exts.P1 and P2 for filling up paddy fields within the area of the 1st

respondent-Panchayat on the strength of the permits issued under

the Kerala Land Utilization Order way back in 1982. The petitioner

submits that substantial portions of the paddy fields have already

been filled up and have now been converted as coconut plantation.

But a portion of the paddy fields remains to be filled up. The

petitioner has now been issued with Ext.P3 order by the Panchayat

restraining the petitioner from using the Panchayat road for

transportation of sand which is necessary for completing the filling

work. To Ext.P3 the petitioner has submitted Ext.P4 reply to the

Panchayat. One of the grievances voiced by the petitioner is that the

Panchayat is not taking a decision on Ext.P4.

2. Having regard to the grounds raised and the submissions of

Mr.M.L.Sajeev, learned counsel for the petitioner, this Writ Petition

will stand disposed of with the following directions:

The respondents will consider Ext.P4, hear the petitioner and

take a final decision in the matter covered by Ext.P3 notice at their

W.P.C.No.6798/07 – 2 –

earliest and at any rate within three weeks of receiving a copy of this

judgment. Once decision is taken, the petitioner will be informed of

the same.

srd                                                     PIUS C.KURIAKOSE, JUDGE