Kerala High Court
Junitha 32 Years vs State Of Kerala on 24 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22299 of 2008(D)
1. JUNITHA 32 YEARS, D/O.ABDUL RASSAQ
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY
... Respondent
2. KUMBALAM GRAMA PANCHAYAT, REP. BY
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/07/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 22299 of 2008
--------------------------------------------------------
Dated: JULY 24, 2008
JUDGMENT
Ext.P7 is the order under challenge. It is an order
issued by the Secretary of the Panchayat, considering the
request made by the petitioner for regularisation of the
construction and for assigning number.
2. In my view, since the statute itself provides for
remedies against the order in the nature of Ext.P7, it is
more appropriate for the petitioner to pursue such remedy.
Leaving it open to the petitioner to pursue such remedy,
this writ petition is disposed of.
ANTONY DOMINIC
JUDGE
mt/-