IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6700 of 2009(F)
1. K.P. SAMEER, S/O. K.P. ABDU,
... Petitioner
Vs
1. TANUR GRAMA PANCHAYATH,
... Respondent
2. THE SECRETARY, TANUR GRAMA
For Petitioner :SRI.C.M.MOHAMMED IQUABAL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/03/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.6700 of 2009
==================
Dated this the 3rd day of March, 2009
J U D G M E N T
The petitioner is engaged in the business of selling chicken in a
building of his own for which the petitioner had a licence. The
petitioner filed an application on 19.8.2008 for renewal of the licence.
The same has been rejected by the Panchayat. Alleging that the same
is beyond the period prescribed under the Kerala Panchayat Raj Act
and therefore, the petitioner has already obtained a deemed licence,
the petitioner approached the Tribunal for Local Self Government
Institutions. By Ext.P2 order, the Tribunal allowed that appeal ex
parte. Subsequently, the Panchayat filed a writ petition, in which, by
Ext.P6 judgment, this Court set aside the ex parte order and directed
reconsideration of the appeal after affording an opportunity to the
Panchayat to produce documents and contest the matter. The
petitioner now submits that although Ext.P2 order has been set aside,
the appeal having been restored to the file of the Tribunal, the interim
order earlier granted by the Tribunal also revives and therefore, the
petitioner is entitled to conduct the business pending disposal of the
appeal.
2. The learned Standing Counsel appearing for the Panchayat
opposes the same. According to him, since the Panchayat has rejected
2
the application within the time prescribed in the Panchayat Raj Act,
there is no question of any deemed licence. I am of opinion that these
are all matters which the petitioner has to take up with the Tribunal. If
the petitioner wants an interim order, the petitioner can approach the
Tribunal for the same also. The learned Standing Counsel for the
Panchayat points out that the matter stands posted before the Tribunal
today.
3. In that view, this writ petition is dismissed without
prejudice to the right of the petitioner to move the Tribunal
appropriately. If the petitioner moves the Tribunal for interim orders,
orders on the same shall be passed expeditiously.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge