IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2371 of 2009()
1. RAJU THOMAS VATHAMALA, S/O.THOMAS,
... Petitioner
2. JAYAMOL.P.C, W/O.RAJU THOMAS,
Vs
1. ALAKKODE GRAMA PANCHAYATH,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.M.SASINDRAN
For Respondent :SRI.K.V.SOHAN
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/12/2009
O R D E R
S.R.BANNURMATH, C.J. & A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No.2371 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of December 2009
JUDGMENT
A.K.BASHEER, J.
Having heard learned counsel for the appellant and the learned Standing
Counsel for the respondent/Panchayat, we are of the view that it is not necessary
to advert to or to deal with the rival contentions of the parties.
2. Learned counsel for the appellant submits that in view of the stand
taken by the Panchayat, the appellant is prepared to re-submit the application
along with the annexures making necessary modifications, if any, required from
the sanctioned plan. He further submits that liberty may be reserved to the
appellant to raise all his contentions before the Panchayat at the time of hearing.
3. Appellant shall re-submit the application after curing the defects, if
any, within one week from today, in which event the Panchayat shall hear the
appellant and re-consider the application in accordance with law. Appropriate
orders shall be passed by the Panchayat on the said application within two
weeks from the date of re-submission of the application.
This writ appeal is disposed of in the above terms.
(S.R.BANNURMATH)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
jes