IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35249 of 2010(E)
1. RAJAMMA,W/O.MANIYAN,KUMBALATH HOUSE,
... Petitioner
2. MANIYAN,S/O.VELAYUDHAN,KUMBALATH HOUSE,
Vs
1. UDAYANAPURAM GRAMA PANCHAYATH
... Respondent
For Petitioner :SRI.K.G.BALASUBRAMANIAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :24/11/2010
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 35249 OF 2010
--------------------------
Dated this the 24th day of November, 2010
J U D G M E N T
The prayer in this writ petition is for a direction to the
Udayanapuram Grama Panchayat to consider and dispose of Ext.P6
appeal. Ext.P6 is styled as an appeal to the Committee of Udayanapuram
Grama Panchayat challenging Ext.P4 notice dated 8.11.2010 issued by
the secretary of that Grama Panchayat. By Ext.P4, the Secretary directed
the second petitioner to demolish and remove an unauthorised
construction. Earlier, Ext.P1 notice dated 31.8.2010 was issued calling
upon the second petitioner to stop the unauthorised construction. It is
evident from Exts.P1 and P4 that they are notices/orders issued under
section 235W of the Kerala Panchayat Raj Act. Under section 276 of the
said Act, an appeal lies from an order passed by the Secretary of a
Grama Panchayat under the provisions of 235W, will lie only to the
Tribunal for Local Self Government Institutions. I am therefore persuaded
to hold that Ext.P6 appeal is not maintainable before the committee of the
Panchayat and therefore the relief prayed for by the petitioners cannot be
granted.
The writ petition fails and is accordingly dismissed without prejudice
to the right of the petitioners to challenge Ext.P4 in appeal before the
Tribunal for Local Self Government Institutions.
P.N.RAVINDRAN,
(JUDGE)
vps
WPC No. 2
WPC No. 3