IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26842 of 2008(U)
1. NAJEEB, AGED 45 YEARS,
... Petitioner
2. P.S.SHAMIN, 32 YEARS,
3. SHABEEV.P.M., AGED 36 YEARS,
4. T.V.BABURAJAN, AGED 42 YEARS,
5. M.O.SHIBAYAR, S/O.GOPALAN,
6. ABDULASSIS.K.M., AGED 39 YEARS,
7. P.M.SHAMEER, AGED 28 YEARS,
8. ABDUL RAHIM K.M., AGED 35 YEARS,
Vs
1. DISTRICT COLLECTOR, COLLECTORATE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY ITS
3. SECRETARY, KUMBALAM GRAMA PANCHAYATH,
4. FR.GEORGE AUGUSTINE SHELBIN,
For Petitioner :SRI.S.KRISHNAN THAMPI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/10/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.26842 OF 2008
----------------------------------------
Dated this the 23rd day of October, 2008
JUDGMENT
The petitioners challenge Ext.P1 order of the District
Collector by which the District Collector issued a licence to the 4th
respondent to establish a burial ground allegedly within the
prohibited distance from the dwelling houses of the petitioners.
It is not disputed before me that the petitioners have a right of
appeal before the Government under Rule 6(10) of the Kerala
Panchayat Raj (Burial and Burning Grounds) Rules 1998. That
being so, the petitioners have to exhaust that remedy first.
Therefore, without prejudice to the right of the petitioners to
challenge Ext.P1 in an appeal before the Government, this writ
petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd