High Court Kerala High Court

Joseph vs Shobha Surendran on 17 June, 2008

Kerala High Court
Joseph vs Shobha Surendran on 17 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 757 of 2008(S)


1. JOSEPH,S/O. THANIKKAL KAROKARAN MATHU
                      ...  Petitioner

                        Vs



1. SHOBHA SURENDRAN
                       ...       Respondent

2. P.K.ARAVINDAKSHAN, AGE UNKNOWN,

3. SMT.REMA DEVI, AGE UNKNOWN,

4. SMT. PRASANNA, AGE UNKNOWN,SECRETARY,

                For Petitioner  :SRI.V.M.SYAM KUMAR

                For Respondent  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/06/2008

 O R D E R
                        PIUS C. KURIAKOSE, J.
                    ----------------------------------
                     C.O.C. NO. 757         of 2008
                    ----------------------------------
              Dated this the 17th      day of June , 2008

                               JUDGMENT

The learned standing counsel for the Panchayat submits

that on detecting the mistake committed, stop memo has now been

issued by the Panchayat to the petitioners in the writ petition. The

Panchayat is ready to take a fresh decision after hearing all the

concerned parties and the stop memo will be continued till such

time as fresh decision is so taken by the Panchayat, so submits the

learned counsel. The learned counsel for the Panchayat assured me

that fresh decision as offered will be taken in strictly in compliance

with the direction in Annexure I judgment i.e. only after taking into

account the report submitted by the Pollution Control Board and any

other relevant materials.

I record the submission of the learned counsel for the Panchayat

and close this Contempt of Court Case. The Panchayat shall take

fresh decision only after hearing all the concerned parties including the

petitioners in the writ petition.

PIUS C. KURIAKOSE

JUDGE
dpk