IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25194 of 2007(Y)
1. M.K. ANTAPPAN, AGED 46 YEARS,
... Petitioner
Vs
1. PUTHENVELIKARA GRAMA PANCHAYATH,
... Respondent
For Petitioner :SRI.SABU GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :20/08/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 25194 OF 2007
---------------------
Dated this the 20th day of August, 2007
J U D G M E N T
Petitioner contends that he has submitted Ext.P1 application
before the respondent/Panchayat requesting for grant of licence to
conduct a poultry farm. It is admitted by the petitioner that he has
already started operation of the farm. The question whether
petitioner has authority to do so without obtaining permission and
licence from the Panchayat, is a matter to be looked into by the said
statutory authority. It is also contended by the petitioner that the
local residents have no objection in starting the farm in that area and
that they have given consent to do the same, as can be seen from
Ext.P2. It is for the Panchayat to verify the same. Anyhow, the only
prayer in this writ petition is to issue an appropriate direction to the
Panchayat to take a decision on Ext.P1 expeditiously.
2. In view of the limited prayer made by the petitioner, the writ
petition can be disposed of with a direction to the respondent to
consider and pass orders on Ext.P1 strictly on its merit and in
accordance with law, as expeditiously as possible, at any rate, within
WPC NO.25194/07 Page numbers
one month from the date of receipt of a copy of this judgment. It is
made clear that I have not considered the merit of any of the
contentions raised by the petitioner. It will be open to the Panchayat
to take a decision after affording sufficient opportunity to the
petitioner to be heard. Petitioners shall produce a certified copy of
this judgment along with a copy of the writ petition before the
respondent for compliance.
A.K. BASHEER, JUDGE
vps
WPC NO.25194/07 Page numbers
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007