IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18171 of 2008(L)
1. PROF. JACOB JACOB, S/O. C.J. CHACKO,
... Petitioner
Vs
1. PANACHIKKAD GRAMA PANCHAYATH (SPECIAL
... Respondent
2. THE PRESIDENT, PANACHIKKAD GRAMA
3. DISTRICT COLLECTOR, KOTTAYAM.
For Petitioner :SRI.GEORGE C.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/06/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 18171 of 2008
--------------------------------------------------------
Dated: JUNE 18, 2008
JUDGMENT
Ext.P3 is a representation made by the petitioner,
complaining of the inadequacy of the channels/sewerage chaals
in the Panchayat. Petitioner complains that the Panchayat has
not taken any action on Ext.P2 and seeks an order requiring the
Panchayat to consider and pass orders on Ext.P3.
2. If, as stated by the petitioner, Ext.P3 has been received
by the 1st respondent, the 1st respondent shall take necessary
action on Ext.P3. This shall be done as expeditiously as possible,
and at any rate, within four weeks of production of a copy of this
judgment.
3. Petitioner shall produce a copy of this judgment before the
1st respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
mt/-