IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26557 of 2007(J)
1. C.F.JOHNY, S/O FRANCIS,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.N.K.SUBRAMANIAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/09/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 26557 OF 2007
-----------------------------------
Dated this the 6th day of September, 2007
JUDGMENT
I do not propose to go either into the merits of the matter or to
examine the genuineness of the petitioner’s grievance. It is alleged that
the Panchayat is sleeping over Ext.P1 representation. The petitioner’s
grievance, discernible from the Writ Petition and Ext.P1, is that the
Puramboke which constituted portions of a road which provided the
access to him and several others has been encroached upon and the
Panchayat is bound to remove the encroachments and provide access
to the petitioners either by restoring the old road or by constructing a
new one. Ext.P1 is apparently pending before the 1st respondent
Panchayat. The Panchayat will take up Ext.P1, hear the petitioner and
also anybody else who may have to be removed from possession. If the
relief sought for in Ext.P1 is to be granted and will take a correct and
just decision at the earliest. This will be done in any event by the
Panchayat within two months of receiving copy of this judgment.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2