High Court Kerala High Court

C.K. Moideenkutty vs Abdu Rehman Nagar Grama … on 10 September, 2009

Kerala High Court
C.K. Moideenkutty vs Abdu Rehman Nagar Grama … on 10 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4266 of 2008(G)


1. C.K. MOIDEENKUTTY, S/O. MOHAMMED,
                      ...  Petitioner

                        Vs



1. ABDU REHMAN NAGAR GRAMA PANCHAYATH,
                       ...       Respondent

2. PRESIDENT,

3. THE SECRETARY,

4. THE SECRETARY,

5. THE ASSISTANT ENGINEER LSGD,

                For Petitioner  :SRI.T.KRISHNAN UNNI (SR.)

                For Respondent  :SRI.K.P.SUDHEER

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :10/09/2009

 O R D E R
       S.R. Bannurmath, C.J. & A.K. Basheer, J.

      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C)No. 4266 OF 2008
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 10th day of September, 2009

                             JUDGMENT

Basheer, J.

Petitioner who is stated to be a resident of Abdu

Rehiman Nagar in Malappuram District has a grievance that

the Public Road connecting Pallat Edavazhy and Pukayur

Vayal is not being completed by the Panchayat. He alleges

total inaction and laches on the part of the Panchayat and

therefore prays for issuance of a writ of mandamus or any

other appropriate writ, order or direction to respondents 1, 2

and 5 to take immediate and effective steps to complete the

work of the road referred to above.

2. In the counter affidavit filed by the Panchayat it is

admitted that Pallat Edavazhy – Pukayur Vayal road is

included in the Road Register of Panchayat. However, a small

portion there of, viz. about 70 meters, in respect of which

petitioner appears to be more concerned, does not form part

WP(C) No.4266 of 2008
-:2:-

of the road mentioned above. The Revenue records also would

show that the above portion does not form part of the road in

question. There appears to be some dispute over this portion of

land which admittedly belong to a local Mosque Committee. Two

groups in the Committee are pitted against each other on this

issue. In this connection the Panchayat has already addressed

the Government through Ext.R1(a) seeking its intervention. The

Panchayat apprehends that since the dispute emanates from two

groups of people belonging to the very same community, it would

be advisable that the Government takes a final decision in the

matter, so that quietus can be given to the simmering dispute at

the highest level. A specific request has been made by the

Panchayat in this regard to the Government as could be seen

from Ext.R1(a). In short, the stand taken by the Panchayat is

that because of this disputed portion in the land, the work has

not been taken up so far.

3. In the counter affidavit filed by respondent No.4 also it is

pointed out that the above issue has been raised by the

WP(C) No.4266 of 2008
-:3:-

Committee before the Government through Ext.R4(e) and R4(f)

requesting the Government to intervene in the matter and

resolve the issue. Ext.R4(j) is one such representation submitted

by respondent No.4 before the additional respondent No.6, the

Secretary to Government, Local Self Government Institutions.

4. Having heard learned counsel for the parties and having

perused the materials available on record we are of the view that

no orders need be passed by this Court at this stage especially

since the Government is in seisin of the matter. It would

therefore be appropriate that the Government takes a decision

expeditiously, especially since construction of the road would

always be to the advantage and benefit of the local people.

5. Therefore, the writ petition is disposed of with a direction

to the additional respondent No.6 to take a decision on Ext.R4(a)

as well as Ext.R4(j) as expeditiously as possible, at any rate,

within three months from the date of receipt of a copy of this

judgment. It shall be ensured by additional respondent No.6 that

all the affected parties are afforded sufficient opportunity to be

WP(C) No.4266 of 2008
-:4:-

heard in the matter before any final decision is taken.

The Writ Petition is disposed of in the above terms.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb