High Court Kerala High Court

R.Surendran Pillai vs Thodiyoor Grama Panchayath … on 16 June, 2010

Kerala High Court
R.Surendran Pillai vs Thodiyoor Grama Panchayath … on 16 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18709 of 2010(K)


1. R.SURENDRAN PILLAI, S/O.RAGHAVAN PILLAI,
                      ...  Petitioner

                        Vs



1. THODIYOOR GRAMA PANCHAYATH REPRESENTED
                       ...       Respondent

2. THODIYOOR GRAMAPANCHAYATH COMMITTEE

3. THE ENVIRONMENTAL ENGINEER,

4. BOBY SEBASTIAN, CIRCLE HEAD, INDIA

5. L.MAYADEVI, W/O.MOHAN KUMAR,

                For Petitioner  :SRI.T.GOPALAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :16/06/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                     -------------------------------------
                    W.P.(C)No.18709 of 2010
                        ---------------------------------
          DATED THIS THE 16th DAY OF JUNE, 2010

                                JUDGMENT

This Writ Petition is filed challenging Exhibit P8, an order passed

in I.A.No.669/10 in Appeal No.471/10 by the Tribunal for Local Self

Government Institutions, Thiruvananthapuram. The Tribunal has

passed an order staying the order bearing No. A3.286/2009 dated

3.3.2010, issued by the Secretary of the Thodyoor Grama Panchayat.

2. Exhibit P8 order is only an interim order passed in an

appeal pending before the Tribunal. The learned counsel for the

petitioner submitted that the petitioner has not been made a party

before the Tribunal by the 4th respondent and therefore he is unable to

approach the Tribunal in the matter. It is open to the petitioner to

seek impleadment in the appeal pending before the Tribunal and pray

for modification of the interim order. Without prejudice to the said

remedy, this Writ Petition is dismissed.

Issue copy today itself.

Sd/-(T.R.RAMACHANDRAN NAIR, JUDGE.)

dsn