IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32976 of 2007(A)
1. E.M.SUNNY, VICTORY GRANITE METALS,
... Petitioner
Vs
1. REVENUE DIVISIONAL OFFICER,
... Respondent
2. PUDIKKAD GRAMA PANCHAYAT
3. DISTRICT SURVEYOR, TRICHUR.
For Petitioner :SRI.T.M.CHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/11/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 32976 OF 2007 A
=====================
Dated this the 7th day of November, 2007
J U D G M E N T
The grievance of the petitioner is that a Panchayat road has
been tresspassed into resulting in reduction of its width.
Petitioner submitted Ext.P2 representation to the 2nd respondent-
Panchayat, which passed Ext.P3 resolution. The said resolution
was forwarded by the Panchayat to the 1st respondent under the
cover of Ext.P4 request for further action. The present complaint
is that the 1st respondent has not initiated any action on item
No.7 of Ext.P4, which is none other than Ext.P3 resolution.
Taking into account the submission made by the petitioner
as above, I dispose of this writ petition directing that if the 1st
respondent has received Ext.P4 from the Panchayat, the same
shall be acted upon, as expeditiously as possible.
ANTONY DOMINIC, JUDGE.
Rp