IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2732 of 2010(N)
1. GEORGE JACOB, VADAKKEL MAZHUVANCHERY
... Petitioner
2. ELSY CHACKO, W/O.GEORGE JACOB,
3. PAUL SEBASTIAN, S/O.SEBASTIAN,
Vs
1. KIZHAKKAMBALAM GRAMA PANCHAYATH,
... Respondent
For Petitioner :SRI.BABY KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/01/2010
O R D E R
ANTONY DOMINIC, J.
------------------
WP(C) No.2732 of 2010
--------------------------
Dated, this the 28th day of January, 2010
J U D G M E N T
1. Petitioners submit that by Ext.P7 stop memo, Panchayat has
prevented them from carrying on blasting and removal of granites. It
is stated that on receipt of Ext.P7, petitioners have filed Ext.P9
explanation. However Panchayat has not passed orders thereon as a
result of which they are not in a position to carry on their activities. It
is complaining of the above, the writ petition is filed.
2. The facts show that there is a stop memo issued by the
Panchayat and on receipt of which, petitioners have submitted their
explanation. Therefore, the Panchayat is bound to pass orders in the
matter considering the explanation offered by the petitioner and with
notice to them.
3. The writ petition is therefore disposed of directing the
respondent Panchayat to consider and pass orders in the matter in
the light of the explanation offered by the petitioners by Ext.P9 series
W.P.(C).2732/2010
2
and with notice to them. This shall be done as expeditiously as
possible, at any rate, within three weeks of production of a copy of
this judgment along with the copy of the writ petition.
ANTONY DOMINIC,
Judge
mrcs