IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28520 of 2008(T)
1. M.K. NRAYANAN, S/O. LATE KUMARAN,
... Petitioner
Vs
1. KOOTHATTUKULAM GRAMA PANCHAYATH,
... Respondent
2. THOMASAN JACOB, KALAPPILIL HOUSE,
3. JOJI MATHEW, VARICKAL HOUSE,
For Petitioner :SRI.GEORGE SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/09/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
=W.P.(C)=No.=28520 = = = = = =
OF 2008 - T
= = = = = =
Dated this the 29th day of September 2008
J U D G M E N T
The complaint of the petitioner is regarding inaction on the
part of the respondent Panchayat on Ext.P4 complaint filed by the
petitioner against respondents 2 and 3. If as stated by the
petitioner, Ext. P4 has been received, necessarily orders thereon
shall be passed by the 1st respondent. This shall be done only with
notice to respondents 2 and 3 as expeditiously as possible, at any
rate within 6 weeks of production of a copy of this judgment.
2. Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-