High Court Kerala High Court

Mar Gregorious Orthodox Church vs District Collector on 22 January, 2010

Kerala High Court
Mar Gregorious Orthodox Church vs District Collector on 22 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1781 of 2010(W)


1. MAR GREGORIOUS ORTHODOX CHURCH,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, KOLLAM.
                       ...       Respondent

2. EXECUTIVE ENGINEER, KERALA POLLUTION

3. DISTRICT MEDICAL OFFICER,

4. L.DANIEL, MUKALVILA VEEDU,

                For Petitioner  :SRI.ALEX N.MATHEW (KOLLAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/01/2010

 O R D E R
                       ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.1781 of 2010 (W)
             ---------------------------------
            Dated, this the 22nd day of January, 2010

                           J U D G M E N T

Challenge raised in this writ petition is against Ext.P1, an order

passed by the District Collector exercising his powers under the

Kerala Panchayats (Burial and Burning Grounds) Rules, 1998.

2. Having regard to the fact that the Rule itself provides for

an appellate remedy against Ext.P1, I am not inclined to entertain

the writ petition.

Needless to say that if an appeal is filed within two weeks from

today, that will be entertained by the appellate authority.

This writ petition is dismissed.

(ANTONY DOMINIC, JUDGE)
jg