IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5519 of 2007(F)
1. O.P. PADMANABHAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. KUMBALAM GRAMA PANCHAYAT,
3. THE SECRETARY,
4. THE NATIONAL HIGHWAYS AUTHORITY OF INDIA
For Petitioner :SRI.MURALI PURUSHOTHAMAN
For Respondent :SRI.THOMAS ANTONY
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/12/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 5519 OF 2007
-----------------------------------
Dated this the 4th day of December, 2007
JUDGMENT
Obviously, Ext.P3 order under challenge is appealable to the
Tribunal for Local Self Government Institutions. I dispose of the Writ
Petition relegating the petitioner to the remedies by way of appeal to the
Tribunal. But, considering the submissions addressed at the Bar, there
will be a further direction to the Tribunal to entertain the appeal to be
filed by the petitioner against Ext.P3, if the same is filed within one
month from today notwithstanding the apparent delay and dispose of the
same in accordance with law. The petitioner will implead the 4th
respondent herein also as a respondent in the prospective appeal. The
order regarding the temporary electric connection will continue subject
to the petitioner approaching the Electricity Board before expiry of the
period of temporary connection presently granted.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2