High Court Kerala High Court

Elanthoor Grama Panchayat vs Mariamma Abraham on 6 November, 2009

Kerala High Court
Elanthoor Grama Panchayat vs Mariamma Abraham on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31690 of 2009(E)


1. ELANTHOOR GRAMA PANCHAYAT,
                      ...  Petitioner

                        Vs



1. MARIAMMA ABRAHAM,W/O.LATE ABRAHAM JOSEPH
                       ...       Respondent

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/11/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    W.P(C).No.31690 OF 2009
                  -------------------------------------------
            Dated this the 6th day of November, 2009


                              JUDGMENT

A grama panchayat is the petitioner. The Tribunal for Local

Self Government Institutions issued an order directing it to

number a building and then, to proceed against the structure, if

there is violation of law. This Court had issued orders in a

similar case, requiring the panchayat to obey the direction of the

Tribunal and to number the building. The right of the panchayat

to proceed against the building, if called for, in accordance with

law, is preserved. Therefore, this writ petition is closed without

prejudice to the right of the petitioner to take action in terms of

the decision of the Tribunal. All other issues are left open.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.17/11.