IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32287 of 2008(R)
1. P.VISWANATHAN, PARAYANKUNATH HOUSE,
... Petitioner
Vs
1. THE NENMENI GRAMA PANCHAYAT (SPECIAL
... Respondent
2. THE SECRETARY, THE NENMENI GRAMA
For Petitioner :SRI.S.EASWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/11/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.32287 OF 2008
----------------------------------------
Dated this the 4th day of November, 2008
JUDGMENT
The petitioner challenges Ext.P4 order issued by the
respondents. From Ext.P4, I find that it is only a provisional
order proposing to demolish the building constructed by the
petitioner on the ground that the construction has been by filling
up paddy lands.
I am not inclined to entertain this writ petition in so far as
Ext.P4 is only a provisional order and the petitioner can very well
file objections and the respondents are bound to pass a final
order before taking further action in the matter. However, I
make it clear that after passing final order, if the same is adverse
to the petitioner, the implementation of that order shall be kept
in abeyance for a period of two weeks to enable the petitioner to
seek appellate remedies. If the petitioner files objections within
a period of one week, the same shall be considered before
passing final orders.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd
2