IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18687 of 2006(Y)
1. SHAHUL HAMEED,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY SECRETARY
... Respondent
2. NAVAIKULAM GRAMA PANCHAYT (SPECIAL
3. PRESIDENT,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :SRI.R.S.KALKURA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.18687 OF 2006
---------------------------------------
Dated this the 5th day of September, 2008.
J U D G M E N T
Challenge is on Exhibit P3 notice issued by the panchayath.
The remedy open to the petitioner is to approach the Tribunal for
Local Self Government Institutions. Therefore, leaving open all
the contentions and without prejudice to the above liberty and
maintaining the interim order for another three months for
enabling the petitioner to approach the Tribunal, this writ petition
is dismissed. It is made clear that in case the petitioner
approaches the Tribunal within a period of two months from
today, the same shall be treated to have been filed in time.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 18687 OF 2006
J U D G M E N T
05.09.2008