IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23544 of 2007(C)
1. M.MOHANALAKSHMI, W/O RAJKUMAR,
                      ...  Petitioner
                        Vs
1. CHERUVANNUR NALLALAM GRAMA PANCHAYATH,
                       ...       Respondent
2. P.DIVAKARAN, S/O AYYAPPAN,
3. OMBUDSMAN,
                For Petitioner  :SRI.P.V.KUNHIKRISHNAN
                For Respondent  :SRI.R.SUDHISH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
 Dated :17/09/2007
 O R D E R
                        PIUS C. KURIAKOSE, J.
                         -------------------------------
                      W.P.(C) No. 23544 OF 2007
                       -----------------------------------
               Dated this the 17th day of September, 2007
                                JUDGMENT
There is controversy between the petitioner and the party
respondents and also the 1st respondent as to whether in compliance
with the demolition order passed by the Panchayat pursuant to an
interim order passed by the 3rd respondent-Ombudsman, the 2nd
respondent has actually demolished and removed the leach pit put up
by him.
According to the petitioner, even before the Ombudsman had
passed the order of demolition, the petitioner had removed the pit in
question. Counsel for the 2nd respondent, Sri.Vinod Singh Cherian and
Sri.Mohammed Nias, counsel for the Panchayat do not agree.
According to them, the pit has not been demolished or removed at all.
Under these circumstances, I am of the view that an inspection is to be
conducted by the Panchayat Secretary with notice to the petitioner and
the 2nd respondent and in their presence to verify whether the
petitioner’s claim that he has already removed the pit in question is
correct. Accordingly, I dispose of the Writ Petition itself issuing the
following directions:
The Secretary of the Panchayat will take up Ext.P3, fix a date for
WPC No. 23544 of 2007
 2
local inspection and inform the petitioner and the 2nd respondent of the
date and time of the local inspection. He will conduct the local
inspection in the presence of the petitioner and the 2nd respondent so as
to verify whether the petitioner’s claim in Ext.P3 that the objectionable
pit has been removed is correct. On the basis of what is revealed from
the local inspection the petitioner and the 2nd respondent will be heard
by the Secretary of the Panchayat who will pass final orders on Ext.P3.
In view of the above directions Ext.P4 is quashed.
 PIUS C. KURIAKOSE, JUDGE
btt
WPC No. 23544 of 2007
 3