IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30794 of 2008(N)
1. PRASANNAN, BHARATHI NIVAS, MUTTAPALAM,
... Petitioner
Vs
1. CIRAYINKEEZHU GRAMA PANCHAYATH,
... Respondent
2. MATHEWSAJI, AMBALAYAM NEAR RAILWAY
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent :SRI.THOMAS T.VARGHESE
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/02/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.30794 OF 2008
----------------------------------------
Dated this the 24th day of February, 2009
JUDGMENT
In respect of an allegation that the 2nd respondent has
constructed a building in violation of the building rules, Exts.P5
and P6 proceedings have been initiated by the 1st respondent.
The petitioner seeks expeditious orders in those proceedings.
2. I have heard the learned counsel for the respondents
also. From Exts.P5 and P6, it is clear that the 1st respondent has
initiated proceedings in respect of the complaint of the petitioner.
That being so, the 1st respondent has to take the proceedings to
its logical conclusion expeditiously.
Accordingly, this writ petition is disposed of with a direction
to the 1st respondent to take the proceedings evidenced by
Exts.P5 and P6 to its logical conclusion, as expeditiously as
possible, at any rate, within a period of one month from the date
of receipt of a copy of this judgment, after affording an
opportunity of being heard to the petitioner as well as the 2nd
respondent.
S. SIRI JAGAN, JUDGE
Acd