IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29681 of 2007(H)
1. RAZIYA SUJA, THOONGAN PARAMBIL HOUSE,
... Petitioner
Vs
1. DEPUTY DIRECTOR OF GRAMA PANCHAYATH,
... Respondent
2. THE DISTRICT PLANNING COMMITTEE
3. THE BLOCK LEVEL TECHNICAL ADVISORY
4. THE ERATTUPETTA GRAMA PANCHAYATH
For Petitioner :SRI.GEORGEKUTTY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/10/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 29681 OF 2007
-----------------------------------
Dated this the 8th day of October, 2007
JUDGMENT
I do not propose to examine the merits of the matter. Ext.P5
representation was submitted by the petitioner before the Deputy
Director of Panchayat-1st respondent in this Writ Petition. 1st respondent
will take up Ext.P5 immediately, the view of the 4th respondent
regarding Ext.P5 will be ascertained, the petitioner will be heard and an
early decision will be taken on Ext.P5 decision. Decision as directed
above will be taken on Ext.P5 at any rate within one month of receiving
copy of this judgment. Needful for getting the views of the Panchayat
shall be done by the 1st respondent at the earliest.
The Writ Petition is dispose of as above.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2