High Court Kerala High Court

P.K.Anil Kumar vs Edathala Grama Panchayath on 16 February, 2010

Kerala High Court
P.K.Anil Kumar vs Edathala Grama Panchayath on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27364 of 2009(M)


1. P.K.ANIL KUMAR, AGED 40,
                      ...  Petitioner
2. M.C.THEVAN, AGED 56, S/O.CHATHAN,
3. N.CHELLAPPAN, AGED 57, S/O.NARAYANAN,
4. PARAMESWARAN PILLAI, AGED 67,
5. MOIDEEN BAVA, AGED 65,

                        Vs



1. EDATHALA GRAMA PANCHAYATH,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE BLOCK PANCHAYATH, VAZHAKKULAM,

4. THE DISTRICT PANCHAYATH, ERNAKULAM,

5. THE DIRECTOR OF PANCHAYATH,

6. STATE OF KERALA,

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  :SRI.KKM.SHERIF

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.27364 OF 2009 (m)
              --------------------------------------------------
          Dated this the 16th day of February, 2010

                           J U D G M E N T

According to the petitioner for want of repair to the

Vidhodaya School-Mukkottil Temple Road, which is vested in the

first respondent Panchayat, the road is not in a motorable condition

and therefore a direction is sought for improving the condition of

the road.

On behalf of the Panchayat a statement has been filed,

wherein Panchayat is accepting that the condition of the road is not

good. However, they state that during the current financial year the

entire funds have been alloted for other projects and therefore they

are not in a position to undertake any work immediately. It is stated

that in the next financial year commencing from 1.4.2010,

Panchayat will raise sufficient funds and improve the condition of

the road. This submission made by the Panchayat should redress

the grievance raised in the writ petition and therefore recording the

submission as above, the writ petition is closed, directing the

Panchayat to ensure that the road condition is improved in the next

financial year.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :