IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30537 of 2007(I)
1. D.VIJAYAPPA KURUP, ALUNKAL,
... Petitioner
Vs
1. THE DIRECTOR OF PANCHAYAT,
... Respondent
For Petitioner :SRI.B.KRISHNA MANI
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :16/10/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.30537 OF 2007
...........................................................
DATED THIS THE 16TH OCTOBER, 2007
J U D G M E N T
The petitioner seeks a direction to the respondent-Director of
Panchayats to dispose of Ext.P2 appeal early. But, as rightly pointed
out by Mr.K.J.Mohammed Anzar, Government Pleader Ext.P2 appeal
directed against Ext.P1 order will not be maintainable before the
respondent. Appeal, if at all, will have to be preferred against Ext.P1
to the Tribunal for Local Self Government Institutions. Since it is
apparent that Ext.P2 appeal is not maintainable before the respondent,
this Court will not be justified in issuing any direction to the
respondent for disposing of Ext.P2 appeal. The Writ Petition will stand
dismissed.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-
WP(C)N0.
-3-