IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19997 of 2010(Y)
1. M.K.SREEDHARAN, AGED 62, S/O.KRISHNAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/08/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.19997/2010-Y
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 13th day of August, 2010
J U D G M E N T
The petitioner is aggrieved by the stop memo issued by
the Panchayat as per Ext.P2. It is pointed out that the
petitioner is the owner of 6 cents 800 sq.links of property
in Re-survey No.339/7 of Thiruvamkulam Village. The
petitioner applied for a permit to construct a compound
wall for the remaining property, i.e. the property
excluding the area surrendered for the purpose of widening
a road. Though a permit was issued as per Ext.P1, when
construction was started, Ext.P2 stop memo was issued.
According to the petitioner, the reasons stated in the stop
memo are not correct. The petitioner submitted Ext.P6
reply to the same. The learned counsel for the petitioner
submitted that even though Ext.P7 notice was issued
proposing a hearing on 29/06/2010, the same was adjourned
and so far, no action has been taken in the matter. It is
pointed out that the delay will put the petitioner in real
hardship.
2. Therefore, there will be a direction to the
respondent to take a decision after hearing the petitioner
within a period of two weeks from the date of receipt of a
copy of this Judgment. All the aspects raised by the
W.P.(C). No.19997/2010
-:2:-
petitioner will be considered and appropriate decision will
be taken and communicated to the petitioner also.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms