IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31841 of 2004(N)
1. S.K.KOYA KUNHI THANGAL, AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. THE MULIYAR GRAMA PANCHAYATH,
3. THE PRESIDENT, MULIYAR GRAMA PANCHAYATH,
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :13/06/2008
O R D E R
K.BALAKRISHNAN NAIR, J.
-----------------------------------------
W.P.(C) NO. 31841 OF 2004-N
-----------------------------------------
JUDGMENT
The petitioner was a member of Muliyar Grama Panchayat, when this
Writ Petition was filed. The Panchayat had passed a resolution to change
the name of a place known as Kettumkallu as Allama Muhammed Iqbal
Nagar. The Government approved that resolution by Ext.P3 order. Later,
the Panchayat itself decided to cancel that change of name and Ext.P6
resolution was passed by the Panchayat to that effect on 20.9.2003. Based
on that resolution, Ext.P7 petition was filed before the District Collector by
six members of the Panchayat, seeking approval for Ext.P6 resolution. The
petitioner submits, the same has been forwarded by the Collector to the
Government. He prays, the Government may be directed to take a decision
on it.
2. I heard the learned Government Pleader for the 1st respondent. If
Ext.P7 is received from the District Collector and it is still pending before
the Government, the Government shall consider and pass orders on it in
accordance with law within four months from the date of production of a
WPC 31841/04 2
copy of this judgment.
The Writ Petition is disposed of as above.
13th June, 2008. K.BALAKRISHNAN NAIR, JUDGE.
Nm/