IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18543 of 2003(G)
1. SATHYASEELAN K., SARAVANA BHAVAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DEPUTY DIRECTOR OF PANCHAYATH,
3. CHIRAYINKEEZHU GRAMA PANCHAYATH
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/10/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C)No.18543 of 2003
----------------------------------------------
Dated 25th October, 2006.
J U D G M E N T
The challenge is on Exts.P2 and P3 orders passed by
the Panchayat and the Deputy Director respectively. The issue
pertains to the unauthorised installation of pipes in order to drain
waste water from petitioner’s property. In view of the intervening
developments, in case the petitioner has any surviving grievance,
he may approach either the Panchayat or the Tribunal for Local
Self Government Institutions.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C)No.18543 of 2003 (G)
———————————————-
J U D G M E N T
Dated 25th October, 2006.