IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31943 of 2006(C)
1. PRADEEP.M.V., AGED 28 YEARS,
... Petitioner
Vs
1. KALADY PANCHAYATH, REP. BY ITS
... Respondent
2. JOSE MATHEW, KOLENCHERRY HOUSE,
For Petitioner :SRI.T.K.SHAJAHAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/12/2006
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 31943 of 2006
----------------------------------
Dated this 4th day of December, 2006
JUDGMENT
The grievance of the petitioner is that the first
respondent Panchayat is going to issue licence to the 2nd
respondent for the conduct of a brick kiln without considering
Ext.P1 objection, which has been submitted against the grant of
licence by the petitioner and several other residents of the
locality. I do not propose to examine the merits of the various
grounds raised in this writ petition. This writ petition, will stand
disposed of with the following directions:
If licence is not issued to the second respondent, the first
respondent Panchayat will take up Ext.P1 also along with the
licence application submitted by the 2nd respondent, hear the
petitioner as well as the 2nd respondent and take a correct and
just decision on the licence application considering Ext.P1 also,
at the earliest and at any rate within three weeks of their
receiving a copy of this judgment.
PIUS C.KURIAKOSE
Judge
WPC No.31943/2006 2
dpk