IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1039 of 2010()
1. PERINGATTU THODIYIL ABDUL NAZER,
... Petitioner
Vs
1. THE SECRETARY, KUTTIPURAM GRAMA
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :28/06/2010
O R D E R
J.Chelameswar, C.J. & P.N.Ravindran, J.
------------------------------------------
W.A. No.1039 of 2010
------------------------------------------
Dated this the 28th day of June, 2010
JUDGMENT
J.Chelameswar, C.J.
Aggrieved by the judgment dated 19th March, 2010 by
which a learned Judge of this Court dismissed W.P.(C) No.9011 of
2010 in limine on the ground that the order impugned in the writ
petition (Ext.P8) is an appealable order under the provisions of the
Kerala Panchayat Raj Act, the present appeal is filed. By the
judgment under appeal, the learned Judge preserved the right of
the writ petitioner/appellant herein to pursue the statutory
appellate remedy.
We do not see any reason to interfere with the
judgment under appeal. The writ appeal is, therefore, dismissed at
the admission stage.
J.Chelameswar,
Chief Justice
P.N.Ravindran,
Judge
vns