IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 24902 of 2002(M)
1. M.N.MUTHUSWAMY, S/O. NACHIMUTHU,
... Petitioner
Vs
1. MANANTHAVADY GRAMA PANCHAYATH,
... Respondent
2. SPECIAL GRADE SECRETARY,
3. STATE OF KERALA,
For Petitioner :SRI.P.V.SURENDRANATH
For Respondent :SRI.A.K.SRINIVASAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/02/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No. 24902 OF 2002
---------------------------------------
Dated this the 29th day of February, 2008.
J U D G M E N T
This original petition is filed with the following prayers:
i) To issue a writ of certiorari or any other appropriate writ
or order quashing and setting aside Ext.P2 and all actions and
steps in pursuant to and in furtherance thereof.
ii) To issue a writ of mandamus or any other writ, order or
direction commanding the respondents 1 to 3 to consider
Ext.P1 application and not to evict the petitioner from the
Panchayath poromboke land and the hut/structure erected on
it and occupied by the petitioner, and to assign to the said land
in Sy.No.308/5 of Vemam Village vested in Mananthavady
Panchayath to the petitioner.
There will be a direction to the first respondent/competent
authority to consider Exhibit P1 application with notice to the
petitioner and pass appropriate orders thereon in accordance
with law, expeditiously. Interim order passed by this Court will
continue till such time.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 24902 OF 2002
J U D G M E N T
29.02.2008