High Court Kerala High Court

K. Ramankutty Nair vs The Panjal Grama Panchayat on 5 September, 2007

Kerala High Court
K. Ramankutty Nair vs The Panjal Grama Panchayat on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26307 of 2007(F)


1. K. RAMANKUTTY NAIR,
                      ...  Petitioner

                        Vs



1. THE PANJAL GRAMA PANCHAYAT,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, THRISSUR.

3. K. UNNIKRISHNAN,

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :05/09/2007

 O R D E R
                          PIUS C. KURIAKOSE, J.
               ..........................................................
                         W.P.(C)No.26307 OF 2007
              ...........................................................
               DATED THIS THE 5TH SEPTEMBER, 2007

                                J U D G M E N T

Heard the submissions of Sri.Philip J.Vettickattu, counsel for the

petitioner and those of Sri.K.J.Mohammed Ansar, Government Pleader

who has taken notice on behalf of the 2nd respondent.

2. I do not propose to go into the merits of the matter. But,

according to me, even without issuing notice to the 1st respondent-

Panchayat or to the 3rd respondent, the affected party, this Writ

Petition can be disposed of at this stage itself issuing the following

directions:-

The 2nd respondent-District Collector will take up Ext.P6

representation, issue notice to the 3rd respondent and also to the 1st

respondent-Panchayat, hear the petitioner, the Panchayat and the 3rd

respondent and dispose of Ext.P6 at the earliest and at any rate within

two months of receiving copy of this judgment.

The Writ Petition is disposed of as above.

(PIUS C.KURIAKOSE, JUDGE)
tgl