High Court Kerala High Court

Mohammed Haneefa vs The Deputy Director Of Panchayath on 23 October, 2007

Kerala High Court
Mohammed Haneefa vs The Deputy Director Of Panchayath on 23 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31386 of 2007(J)


1. MOHAMMED HANEEFA,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF PANCHAYATH,
                       ...       Respondent

2. THE TANUR GRAMA PANCHAYATH,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :23/10/2007

 O R D E R
                           PIUS C. KURIAKOSE, J.
                ..........................................................
                          W.P.(C)No.31386 OF 2007
                ...........................................................
                 DATED THIS THE 23RD OCTOBER, 2007

                                 J U D G M E N T

The grievance of the petitioner is that the 2nd respondent-

Panchayat has singled out him for coercive action on the reason that

puramboke land has been encroached upon and that no action is being

taken against 17 others, though the Panchayat initiated proceedings

against them also.

2. I do not propose to examine the merits of the matter. Ext.P3

representation has been submitted by the petitioner before the 1st

respondent voicing his grievances. The 1st respondent will take up

Ext.P3 immediately, issue notice to the 17 persons who will be affected

if positive action is taken pursuant to Ext.P3, hear the petitioner and a

representative of those 17 persons and also the Panchayat and take a

correct decision at the earliest and at any rate within six weeks of

receiving copy of this judgment.

The Writ Petition is disposed of as above.

(PIUS C.KURIAKOSE, JUDGE)
tgl

WP(C)N0.

-2-

WP(C)N0.

-3-