High Court Kerala High Court

Jolly Thomas vs Manjapra Grama Panchayath on 10 November, 2008

Kerala High Court
Jolly Thomas vs Manjapra Grama Panchayath on 10 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31154 of 2008(H)


1. JOLLY THOMAS, S/O.P.A.THOMAS,
                      ...  Petitioner

                        Vs



1. MANJAPRA GRAMA PANCHAYATH, MANJAPRA P.O,
                       ...       Respondent

2. SECRETARY MANJAPRA GRAMA PANCHAYATH,

3. STATE OF KERALA, REPRESENTED BY

4. SAJI.M.A., S/O.ESTHAPPAN, MADAN HOUSE,

5. SRI.SAJI.M.A., AGED 35 YEARS,

6. BIJU, AGED 33 YEARS,

7. BABU, AGED 38 YEARS,

8. SALI, AGED 34 YEARS, S/O.KUTTAPPAN,

9. SHAJI, AGED 34 YEARS, S/O.OUSEPH,

10. THANKACHAN, AGED 38 YEARS,

11. POLACHAN, AGED 37 YEARS, S/O.KURIAPPAN,

12. SINOJ, AGED 28 YEARS,

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  :SRI.DINESH MATHEW J.MURICKEN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/11/2008

 O R D E R
                       S.SIRI JAGAN, J
                 ==================
                   W.P(C)No.31154 of 2008
                 ==================
       Dated this the 10th day of November, 2008.

                       J U D G M E N T

The petitioner challenges Ext.P11 order of the Panchayat,

by which the application for renewal of licence submitted by

the petitioner has been rejected. Since the petitioner has an

effective alternate remedy by way of appeal against Ext.P11

order as provided in the Kerala Panchayat Raj Act against the

impugned order, I am not inclined to entertain this writ

petition at this stage.

Accordingly, without prejudice to the right of the

petitioner to challenge Ext.P11 in a properly constituted appeal

as provided in the Kerala Panchayat Raj Act, this writ petition

is dismissed.

S.SIRI JAGAN, JUDGE

rhs