IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31781 of 2004(H)
1. M.JUNAID, PUNNAVILAKAM KILLY,
... Petitioner
Vs
1. THE SECRETARY, KATTAKADA GRAMA PANCHAYAT
... Respondent
2. THE PANCHAYAT SUPERINTENDENT,
3. SHIBU A.S. (CLUB SECRETARY),
4. OMBUDSMAN FOR LOCAL SELF GOVERNMENT
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent :DR.VINCENT PANIKULANGARA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/01/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
Writ Petition(Civil) No.31781 of 2004
----------------------------------------------
Dated 25th January, 2008.
J U D G M E N T
Petitioner approached this court with certain
grievances regarding Ext.P3 order passed by the4th respondent,
in the matter of vending of meat. When the writ petition came
up for admission, this court passed the following order on
29.10.2004:-
“Notice. Petitioner submits that he is not
slaughtering animals in the area indicated in Ext.P3 order of the
4th respondent. However, he apprehends that the first
respondent may interfere with his business on the basis of Ext.P3
order. It is made clear that in case the petitioner is not engaged
in slaughtering of animals in the area, his business in vending
meat shall not be interfered with on the only ground of Ext.P3.”
That order was subsequently clarified by order dated 3.2.2005 as
follows :-
“The Panchayat seeks time to file counter affidavit. In case there
is violation of the interim order, the 2nd respondent shall take
prompt action by seeking the assistance of the police.”
The writ petition is disposed of in terms of the above interim
orders.
KURIAN JOSEPH, JUDGE.
tgs