High Court Kerala High Court

K.K.Krishnan And Another vs Udambannoor Grama Panchayath And … on 5 August, 2008

Kerala High Court
K.K.Krishnan And Another vs Udambannoor Grama Panchayath And … on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23438 of 2008(M)



1. K.K.KRISHNAN AND ANOTHER
                      ...  Petitioner

                        Vs

1. UDAMBANNOOR GRAMA PANCHAYATH AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.K.I.SAGEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/08/2008

 O R D E R
                          ANTONY DOMINIC, J.

                        ===============
                     W.P.(C) NO. 23438 OF 2008 M
                    ====================

                Dated this the 5th day of August, 2008

                              J U D G M E N T

Though in this writ petition the challenge is against Exts. P4 and P5,

on the ground that it was during the pendency of the application made by

the petitioners for issue of licence that the aforesaid stop memos have

been issued by the Panchayat, counsel only submits that his endeavour is

to liquidate the existing chicken stock. To this the Panchayat also has no

serious objection. But however, the Panchayat only submits that the

petitioners should not increase the stock in any manner.

2. Counsel for the petitioners undertakes before me that they will

not increase stock in any manner and that within 2 weeks from today, they

will ensure that the entire existing stock is liquidated. He only submits

that in the meanwhile, the Panchayat should not proceed further with Exts.

P4 and P5.

3. Now that the counsel for the petitioners has undertaken

before me that they do not intend to increase the stock in any manner and

that their only endeavour is to liquidate the existing stock, I feel two

weeks time sought for is only reasonable.

WPC 23438/08
:2 :

4. Therefore, I direct that in order to enable the petitioners to

liquidate the existing stock, proceedings further to Exts. P4 and P5 shall be

kept in abeyance by the Panchayat for a period of 2 weeks from today.

5. Needless to say that the Panchayat shall pass final orders on

Ext.P3 application stated to have been made by the petitioners for issue of

licence untramelled by the undertaking given as above.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp