High Court Kerala High Court

Narendran vs The Kattoor Grama Panchayath on 4 June, 2007

Kerala High Court
Narendran vs The Kattoor Grama Panchayath on 4 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2705 of 2006(V)


1. NARENDRAN, S/O. LATE KRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. THE KATTOOR GRAMA PANCHAYATH,
                       ...       Respondent

2. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT

3. THE SECRETARY TO THE GOVERNMENT,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.N.P.SAMUEL

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/06/2007

 O R D E R
                              K.M.JOSEPH, J.

                -------------------------

                           W.P.(C) No.2705 2006 V

                -------------------------

                     Dated this the 4th  day of June, 2007.



                                       JUDGMENT

The petitioner seeks to challenge Ext.P4. His further prayer

is to direct respondents 1 and 2 to consider the statutory appeal already

preferred by the petitioner, which is pending as evidenced by Exts.P2 and

P3, within such time as may be fixed by this court.

2. Case of the petitioner is briefly as follows: The petitioner

is conducting a piggery in 15 acres of land on the basis of the licence

given by the owner of the property. The petitioner applied for licence as

evidenced by Ext.P1. But, it is seen refused by Ext.P4. Against Ext.P4,

the petitioner has preferred an appeal before the 2nd respondent.

In such circumstances, the writ petition is disposed of

directing the 2nd respondent to take up the appeal preferred by the

petitioner, which is evidenced by Exts.P2 and P3, if it has been preferred

in time and if no decision has been taken so far, after hearing the

petitioner and other affected parties, within a period of three months from

the date of receipt of a copy of this judgment.

Sd/-

(K.M.JOSEPH)

JUDGE

sk/

//true copy//

P.S. To Judge