High Court Kerala High Court

N.Kulanthavel vs The Vandenmedu Grama Planchayat on 12 January, 2010

Kerala High Court
N.Kulanthavel vs The Vandenmedu Grama Planchayat on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 950 of 2010(P)



1. N.KULANTHAVEL
                      ...  Petitioner

                        Vs

1. THE VANDENMEDU GRAMA PLANCHAYAT
                       ...       Respondent

                For Petitioner  :SRI.S.SACHITHANANDA PAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/01/2010

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                  W.P.(C) NO. 950 OF 2010 (P)
                =====================

           Dated this the 12th day of January, 2010

                          J U D G M E N T

Petitioner says that people in his neighbourhood wanted to

widen a pathway passing through his property into a road.

According to him, apprehending tresspass and damage, he filed

OS No.75/09 before the Munsiff’s Court, Kattapana, in which

Ext.P2 order of injunction was passed by the Court. According to

the petitioner, faced with Ext.P2 order and in order to defeat the

same, on the influence of the defendants in the suit, the

respondent Panchayat has now resolved to widen the pathway

into a road. It is aggrieved by this resolution, the writ petition is

filed praying for a direction to the Panchayat not to encroach into

the property of the petitioner covered by Ext.P2 order of

injunction or make any illegal constructions.

2. The resolution of the Panchayat which is stated to have

been passed is not placed on record. Even otherwise, if there is

any such resolution, it is open to the petitioner to seek the

statutory remedies. Apart from all this, on the materials produced,

I have no reason to think that the Panchayat will commit any

WPC 950/10
:2 :

illegality as apprehended by the petitioner.

Be that as it may, I dispose of this writ petition leaving it

open to the petitioner to seek his statutory remedies against the

resolution which is stated to have been passed by the Panchayat.

ANTONY DOMINIC, JUDGE
Rp