IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17064 of 2007(F)
1. P. BHARATHAN,
... Petitioner
2. P. NARAYANI,
3. P.C. HAREESH,
Vs
1. THE TAHSILDAR,
... Respondent
2. THE VILLAGE OFFICER,
3. THE OLAVANNA GRAMA PANCHAYATH,
For Petitioner :SRI.DINESH R.SHENOY
For Respondent :SRI.V.KUNHIKRISHNAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/10/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 17064 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 9th October, 2007
JUDGMENT
Heard Mr.Dinesh R.Shenoy, counsel for the petitioners,
Mr.K.J.Mohammed Anzar, learned Government Pleader for
respondents 1 and 2 and Mr.P.V.Kunhikrishnan, counsel for the 3rd
respondent-Grama Panchayat. Having regard to the submissions
addressed at the Bar and having considered the various exhibits
produced on record by the petitioners, I am of the view that this Writ
Petition can be disposed issuing the following directions:
The Tahsildar, Kozhikode Taluk, the 1st respondent will consider
the notices Exts.P3, P3(a) and P3(b) in the light of Ext.P4 objections
filed by the petitioners, hear the petitioners and take a decision as to
the finalisation of proceedings proposed under Exts.P3, P3 (a) and P3
(b). Decision as directed above will be taken by the 1st respondent at
the earliest and at any rate within two months of receiving copy of
this judgment. The view of the third respondent-Panchayat in the
matter will also be ascertained by the 1st respondent after issuing
notice to the 3rd respondent. Considering the above directions, there
W.P.C.No.17064/07 – 2 –
will be a further direction that the stay granted by this court will
continue for a period of four months from today.
The Writ Petition is disposed of as above. No costs.
srd PIUS C.KURIAKOSE, JUDGE