High Court Kerala High Court

P.V.Krishnakumar vs State Of Kerala Represented By on 20 December, 2010

Kerala High Court
P.V.Krishnakumar vs State Of Kerala Represented By on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3242 of 2008(J)


1. P.V.KRISHNAKUMAR, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DISTRICT COLLECTOR, KANNUR.

3. EDAKKAD GRAMA PANCHAYAT, P.O.THOTTADA,

4. ASSISTANT ENGINEER, PUBLIC WORKS

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :20/12/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                    -------------------------------------
                   W.P.(C)No.3242 Of 2008 J
              -----------------------------------------------------
      DATED THIS THE 20th DAY OF DECEMBER, 2010

                                J U D G M E N T

The petitioner, a former member of the Edakkad Grama

Panchayat in Kannur District has filed this Writ Petition, seeking

for a direction to the respondents to have immediate steps to

repair the Kizhunna Parkandy Kshethram Pokkarathmukku road

in Edakkad Panchayat.

2. Heard the learned counsel for the petitioner, the

learned Government Pleader and the learned counsel for the

Panchayat.

3. In the affidavit filed on 3.6.2010 along with

I.A.No.7659/2010, the petitioner has stated that the Government

has allotted funds to the 2nd respondent-District Collector, Kannur

for repair of the road. Whether those funds have been allotted

for the work in question is not clear from the affidavit also.

4. Evidently, whether there is any Scheme available for

the repair of the road is a matter for the District Collector to

consider. In the light of the grievance raised in the Writ Petition,

there will be a direction to the District Collector to consider the

W.P.(C)No.3242/08 -2-

matter and take steps, under any Scheme for repair/renovation

of the road in question.

The Writ Petition is disposed of as above.

Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE.)

dsn