IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12687 of 2009(E)
1. P.M. ABDUL RAHMAN, S/O. MUHAMMED,
... Petitioner
Vs
1. SREEMOOLANAGARAM GRAMA PANCHAYATH,
... Respondent
2. THE SECRETARY, SREEMOOLANAGARAM
For Petitioner :SRI.P.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :24/04/2009
O R D E R
V.K.MOHANAN, J
------------------------------------
W.P(C). No.12687 of 2009-E
-------------------------------------
Dated this the 24th day of April, 2009
JUDGMENT
The petitioner is conducting a ferry service connecting
between the Sreemoolanagaram Grama Panchayat and
Keezhmad Grama Panchayat at Chowara Kadavu in the periyar
river. This right was given to the petitioner for a period from
01.11.2007 to 31.03.2009 on the basis of an agreement
executed and according to the petitioner the service is being
conducted regularly and without any complaint from the general
public as well as the panchayat authorities. As per Ext.P2 letter
the petitioner was directed by the respondent Panchayat to
conduct the ferry service for a further period of one month and
such extended period will be expired on 30.04.09. Therefore the
petitioner preferred Ext.P3 application for extension of the term
for a further period of 2 years. But the same is not considered so
far and pending before the respondent. The main prayer in the
Writ petition is for a direction to the respondents to dispose of
Ext.P3 representation.
W.P(C). No.12687 of 2009-E 2
2. I have heard the learned counsel for the petitioner as
well as the respondents.
3. Having regard to the facts and circumstances involved
in this case, I am of the view that this Writ Petition can be
disposed of directing the respondents to take up Ext.P3 and
dispose the same.
4. In the result, this Writ Petition is disposed of directing
the respondents to take up Ext.P3 representation and dispose the
same within a period of 2 weeks from the date on which a copy of
this judgment is produced by the petitioner.
(V.K.MOHANAN, JUDGE)
rtr/-