High Court Kerala High Court

M.S.Moideen vs The Adimali Grama Panchayath on 24 March, 2008

Kerala High Court
M.S.Moideen vs The Adimali Grama Panchayath on 24 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11324 of 2007(W)


1. M.S.MOIDEEN, AGED 62 YEARS,
                      ...  Petitioner

                        Vs



1. THE ADIMALI GRAMA PANCHAYATH
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.S.HARIKRISHNAN

                For Respondent  :SRI.LATHEESH SEBASTIAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :24/03/2008

 O R D E R
                           PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                          W.P.(c).No. 11324 OF 2007
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 24th day of March, 2008

                                 JUDGMENT

A perusal of Ext.P6 lease deed produced by the petitioner itself

will show that the period of the lease will expire by the 31st March

instant. Of course, the petitioner has a contention that Ext.P6

document was not a genuine document and that the document which

the petitioner intended to execute was in terms of Ext.P1 which

contains a clause for renewal. It is difficult for this court sitting in this

jurisdiction to accept the case of the petitioner that Ext.P6 was not

knowingly executed by him. Apparently the term of the lease is

coming to a close on 31/03/2008, I am of the view that the Panchayat

can be permitted to take a decision as to whether the lease should be

renewed in favour of the petitioner or the Panchayat should go in for a

public auction. The Panchayat will take such a decision at the earliest

and at any rate within three weeks of receiving a copy of this judgment.

The petitioner is permitted to produce all relevant documents before the

WPC.No.11324/07 2

Panchayat immediately. The Panchayat will consider those documents

as well as the grounds in this writ petition while taking decision, if

documents are filed within three days. Once decision is taken, the

same will be communicated to the petitioner. If the decision of the

Panchayat is to go in for auction, the petitioner should also be

permitted to participate in the auction.

PIUS.C.KURIAKOSE
JUDGE

sv.

WPC.No.11324/07 2