IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6214 of 2009(V)
1. CHANDRAN.M, S/O.CHANDU, 'JANAS',
... Petitioner
Vs
1. ELATHUR GRAMA PANCHAYATH, REPRESENTED
... Respondent
2. THE SECRETARY, ELATHUR GRAMA PANCHAYATH
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/07/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.6214 OF 2009
-------------------------------------------
Dated this the 3rd day of July, 2009
JUDGMENT
The petitioner challenges a provisional order issued by the
first respondent Panchayat. He has made objections thereto in
the form of representation. Learned counsel for the Panchayat
rightly says that the objections will be considered before issuing
the final order. Recording this submission, this writ petition is
ordered directing that such decision shall follow after providing
the petitioner an opportunity of being heard. All other issues are
left open.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.4/7.