IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35604 of 2008(L)
1. N.A.MUHAMMED, S/O.ABOOBACKER
... Petitioner
Vs
1. VENGOLA GRAMA PANCHAYAT REP. BY
... Respondent
2. ELIAMMA, W/O.GEORGE,
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :SRI.P.VIJAYA BHANU
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/01/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.35604 OF 2008
----------------------------------------
Dated this the 27th day of January, 2009
JUDGMENT
The petitioner filed this writ petition complaining of illegal
construction of a pig farm by the 2nd respondent in a property
adjacent to the petitioner’s property. The learned Counsel for the
1st respondent – Panchayat submitted before me that the
Panchayat has already issued a stop memo to the 2nd respondent.
In the above circumstances, I passed an interim order on
11.12.2008 to the effect that the 1st respondent – Panchayat
shall enforce the stop memo, if necessary, with police aid.
2. The 2nd respondent with the help of a counter affidavit
disputes the contentions of the petitioner that the construction is
unauthorised. But she does not dispute that the Panchayat has
issued a stop memo.
3. I am not inclined to consider the contentions of the
2nd respondent in this writ petition, in so far as the 2nd respondent
has not challenged the stop memo, which is produced as
W.P.(c) No.35604/08 2
Ext.R2(c). After issuing the stop memo, the Panchayat is duty
bound to see that the same is duly enforced. If the 2nd
respondent is aggrieved by the stop memo, it is for the 2nd
respondent to challenge that stop memo appropriately. In fact
the 2nd respondent has already filed Ext.R2(d) objections to the
stop memo which she can pursue in accordance with law.
Therefore, without prejudice to the right of the 2nd respondent
to challenge that stop memo, this writ petition is disposed of in
terms of the interim order dated 11.12.2008. I make it clear
that if the 2nd respondent succeeds in her challenge against the
stop memo, it would be open to the 2nd respondent to continue
construction.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c) No.35604/08 3