High Court Kerala High Court

Poulose P.O. vs The Secretary on 13 March, 2008

Kerala High Court
Poulose P.O. vs The Secretary on 13 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8499 of 2008(J)


1. POULOSE P.O., S/O.OUSEPH, AGED 48 YEARS
                      ...  Petitioner

                        Vs



1. THE SECRETARY, KODASSERY GRAMA PANCHAYAT
                       ...       Respondent

2. HEALTH SUPERVISOR, BLOCK PRIMARY HEALTH

3. JOY, S/O. KAITHARAN VARKEY

4. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.KRISHNA PRASAD. S

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :13/03/2008

 O R D E R
                     PIUS C. KURIAKOSE, J.
                 ----------------------------------
                   W.P.(C) NO. 8499 of 2008
                 ----------------------------------
           Dated this the 13th    day of March , 2008

                            JUDGMENT

The grievance, which is voiced by the petitioner in this writ

petition, is that the third respondent is conducting a slaughter

house without any licence from the first respondent Panchayat or

from the other statutory authorities, such as the Pollution

Control Board.

2. I do not propose to decide the grounds on their merit.

But, it is seen from Ext.P1 that on entertaining the complaint

submitted by the petitioner or by others, the Public Health

Authorities has initiated proceedings against the third

respondent. The petitioner has submitted complaint -Ext.P2

before the Secretary of the Panchayat. Since Ext.P2 is apparently

pending before the Secretary of the Panchayat, it is necessary

that the Secretary of the Panchayat takes a decision on Ext.P2.

The Writ Petition is therefore disposed of issuing the following

WPC No.8499/2008 2

directions:

The Secretary of the Panchayat is directed to take up Ext.P2

immediately, issue notice to the third respondent, conduct local

inspection if necessary, ant take a correct decision on Ext.P2

after hearing the petitioner, third respondent as well as the

second respondent. The above directions will be complied with by

the Secretary of the Panchayat at the earliest and at any rate

within three weeks of receiving a copy of this judgment.

PIUS C. KURIAKOSE,
JUDGE.

dpk