High Court Kerala High Court

Devassy vs Kaiparamba Grama Panchayath on 12 March, 2007

Kerala High Court
Devassy vs Kaiparamba Grama Panchayath on 12 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 32869 of 1999(K)



1. DEVASSY
                      ...  Petitioner

                        Vs

1. KAIPARAMBA GRAMA PANCHAYATH
                       ...       Respondent

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.K.MOHANA KANNAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :12/03/2007

 O R D E R
                    C.N.RAMACHANDRAN NAIR, J.

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

                       O.P. No. 32869 of 1999 K

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

              Dated, this the 12th day of March, 2007


                              J U D G M E N T

This original petition is filed challenging Ext.P1 order issued

by the 1st respondent Panchayat directing the petitioners to stop

the piggery conducted by them, which caused a lot of nuisance to

neighbours. It is seen from Ext.P1 that pig shed of the

petitioners’ was inspected by the Panchayat and on inspection

they noticed that the pig shed is causing lot of nuisance to

neighbouring people, who are members of scheduled caste, and

even drinking water is polluted on account of the same.

Petitioners, vide Ext.P5, requested the Panchayat to grant time to

carry out construction and to modernize the pig farm to prevent

all kind of nuisance. This original petition is filed several years

back and if piggery is continuing, then it is for the 1st respondent

to verify whether it is carried on causing nuisance to neighbours.

Since the subsequent developments are not available and there is

no appearance on behalf of the Panchayat, I direct the 1st

respondent to conduct inspection at the piggery conducted by the

petitioners and if it is presently causing any nuisance, 1st

O.P.No. 32869/1999

-Page numbers-

respondent will forward inspection report to the RDO, who is

directed to prevent it by issuing effective orders under Sec. 133

of the Cr.P.C. It is up to the Panchayat also to take effective

steps to prevent nuisance, if any made by the petitioners’ piggery

farm.

This original petition is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE.)

jg