High Court Kerala High Court

K.C.Kurian vs State Of Kerala on 6 March, 2008

Kerala High Court
K.C.Kurian vs State Of Kerala on 6 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36496 of 2007(T)


1. K.C.KURIAN,
                      ...  Petitioner
2. JOHN KOSHY, INCHAKKATTU,
3. RAVEENDRAN, PUTHUPPARAMBIL,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF PANCHAYATS,

3. PUTHUPALLY GRAMA PANCHAYAT,

4. THE SECRETARY,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.C.S.MANILAL

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :06/03/2008

 O R D E R
                        PIUS C. KURIAKOSE,J.
              - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.36496 of 2007
               - - - - - - - - - - - - - - - - - - - - - - - - -
                         Dated: 6th March, 2008

                               JUDGMENT

Counsel for the petitioner seeks time to amend the Writ Petition

so as incorporate the grounds of challenge against the orders passed

by the Panchayat subsequent to Exts.P8 and P8(a). But as rightly

submitted by Mr.C.S.Manilal, Counsel for the Panchayat and the

Government Pleader, Exts.P8 and P8(a) are only consequential orders

passed pursuant to Ext.P5. Without challenging Ext.P5 order, the

petitioner cannot challenge Exts.P8 and P8(a) and any other

subsequent orders passed pursuant to Ext.P5. I dispose of the Writ

Petition permitting the petitioner to challenge Ext.P5 which is

appealable to the Tribunal for Local Self Government Institutions. The

interim order dated 10.12.2007 subject to the clarification contained

in that order will continue for a further period of six weeks.

srd                                    PIUS C.KURIAKOSE, JUDGE