High Court Kerala High Court

P.L.John vs Kumbalam Grama Panchayat on 24 November, 2006

Kerala High Court
P.L.John vs Kumbalam Grama Panchayat on 24 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 12084 of 2002(L)


1. P.L.JOHN, S/O.LONAN,
                      ...  Petitioner

                        Vs



1. KUMBALAM GRAMA PANCHAYAT, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.C.K.PAVITHRAN

                For Respondent  :SRI.R.DIVAKARAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/11/2006

 O R D E R
                            KURIAN JOSEPH, J.

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

                         O.P.No.12084 of  2002

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

                    Dated 24th    November,  2006.


                              J U D G M E N T

The grievance is on Ext.P6 notice issued to the

petitioner, directing the petitioner to stop the functioning of a

piggery. It is seen from Exts.R2(a) and R2(b) proceedings that

there was nuisance caused by the petitioner. It is also seen from

the counter affidavit filed by the Panchayat that pursuant to the

complaints by the public only, action has been taken. Be that as

it may, in view of the intervening developments, in case the

petitioner or for that matter, respondents 2 and 3 have still any

grievance left, it will be open to them to approach the first

respondent, in which case, appropriate action in accordance with

law will be taken, within another four months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. 12084 of 2002 (L)

———————————————-

J U D G M E N T

Dated 24th November, 2006.