IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1049 of 2008(Y)
1. E.A.MOHANAN, KADAMBARI TEXTILES,
... Petitioner
Vs
1. MEENAGADI GRAMA PANCHAYAT, REPRESENTED
... Respondent
For Petitioner :SRI.P.RAVINDRA NATH
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/01/2008
O R D E R
PIUS C. KURIAKOSE, J.
-----------------------------------------------
W.P.(C)No. 1049 OF 2008-Y
-----------------------------------------------
DATED THIS THE 9TH JANUARY, 2008
J U D G M E N T
This writ petition has been filed by the petitioner who had been
conducting a textile shop in a room belonging to the respondent
Panchayath seeking a direction to the Panchayath to consider Ext.P3
representation which was filed by him in the wake of revenue recovery
proceedings initiated by the Panchayath for recovery of the arrears of
rent and proceedings for evicting him from the building. I do not
propose to go into the merits of the grounds raised in the writ petition.
Admittedly, the rent arrears will come to more than a a lakh of
rupees. The petitioner cannot legitimately aspire to continue to
occupy the building and for stay of the revenue recovery
proceedings, if at least a the portion of the arrears of rent is not
discharged.
2. I dispose of this writ petition issuing the following directions:
i) The respondent Panchayath is directed to take up Ext.P3 and
dispose of the same considering the issue bestowing as much
sympathy as it deserves and take a decision on the same within two
weeks of receiving a copy of this judgment provided the following
conditions are complied with by the petitioner.
WP(C)No.1049/2008.
-2-
ii)The petitioner shall pay a sum of Rs.12,000/- towards the
demand within two weeks from today and the petitioner shall
continue to pay the monthly rent which falls due subsequent to the
date of the demand at the contract rate. Till such time as orders are
passed and communicated to the petitioner, revenue recovery
proceedings as well as proceedings for eviction will stand stayed. If
any of the above conditions are not complied with by the petitioner,
the respondent shall take steps to continue the revenue recovery
proceedings as well as to evict the petitioner.
(PIUS C.KURIAKOSE, JUDGE)
ks.
WP(C)No.1049/2008.
-3-
WP(C)No.1049/2008.
-4-