High Court Kerala High Court

Samuvel Joseph vs The Secretary To Government Of … on 8 August, 2008

Kerala High Court
Samuvel Joseph vs The Secretary To Government Of … on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6934 of 2006(A)


1. SAMUVEL JOSEPH, VATTASSERIL POIKUDIYIL
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT OF KERALA,
                       ...       Respondent

2. DIRECTOR OF PANCHAYATS,

3. DY.DIRECTOR OF PANCHAYATS,

4. THE KALLOOPPARA GRAMA PANCHAYAT REP.

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/08/2008

 O R D E R
                          KURIAN JOSEPH, J.
               ----------------------------------------------
                    W.P.(C) No.6934 of 2006
               ----------------------------------------------
                     Dated 8th August, 2008.

                            J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

“(i) Issue a writ of certiorari or other appropriate
writ, direction or order quashing Exts.P4 to P4(a)
Resolutions/decisions of the respondent Panchayat.

(ii) To issue a writ of mandamus commanding the
respondent Panchayat to exempt the petitioner from operation
of the said resolutions for the limited purpose of construction of
his proposed residential building.”

In view of Ext.R4(a) judgment in the case of the petitioner

himself, there is no merit in the writ petition. It is dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.6934 of 2006

———————————————-

J U D G M E N T

Dated 8th August, 2008.