IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30856 of 2006(W)
1. NEENA MATHEW, W/O. DEVASSIA P.,
... Petitioner
Vs
1. THE THAMARASSERY GRAMA PANCHAYTH,
... Respondent
2. THE SECRETARY,
3. STATE OF KERALA,
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :22/11/2006
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 30856 of 2006
----------------------------------
Dated this 22nd day of November , 2006
JUDGMENT
The petitioner’s grievance is that, though on the strength of
an auction conducted on the basis of Ext.P1 auction notice a
room belonging to the first respondent Panchayat was auctioned
to her and she was put in possession of the room, the respondent
Panchayat has now under Ext.P5 order canceled the auction and
directed her to collect back the amounts which had been
deposited by her with the Panchayat. Sri.Sunny Mathew the
learned counsel for the petitioner submits that on the basis of
Exts. P2 to P4 the petitioner is actually conducting business in
the premises and therefore implementation of Ext.P5 will work
out considerable hardship towards the petitioner.
2. I do not propose to examine the genuineness of the
above grievance. I notice that the petitioner has remedy before
the Tribunal for Local Self Government Institutions. Hence I
relegate the petitioner to that remedy. However, any
proceedings for evicting the petitioner from the room in
question on the strength of Ext.P5 will be kept in abeyance for a
period of three weeks from today.
PIUS C.KURIAKOSE
Judge
dpk