High Court Kerala High Court

Shajan Abraham vs Sulthan Bathery Grama Panchayath on 1 June, 2009

Kerala High Court
Shajan Abraham vs Sulthan Bathery Grama Panchayath on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14973 of 2009(N)


1. SHAJAN ABRAHAM, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. SULTHAN BATHERY GRAMA PANCHAYATH,
                       ...       Respondent

2. TALUK SURVEYOR,

3. TAHSILDAR,

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :01/06/2009

 O R D E R
                 THOTTATHIL B RADHAKRISHNAN, J
                    ...........................................
                  WP(C).NO. 14973                  OF 2009
                   ............................................
             DATED THIS THE 1st DAY OF JUNE, 2009

                                 JUDGMENT

Heard the learned counsel for the petitioner and the

learned Government Pleader on behalf of the respondents 2 and

3. Notice to first respondent dispensed with, preserving its right

to move for review of this judgment, if aggrieved.

2. The petitioner applied for permission to put up a

boundary wall. The Panchayat authority wanted the petitioner to

produce the survey sketch since there is a channel or drain

(thodu) adjacent to his property. He says that he has produced

Ext.P5. The first respondent has, therefore, to take up application

of the petitioner and issue a decision thereon. If the necessary

documents called for as per Ext.P6 have been produced, a

decision shall be taken and issued in accordance with law, within

a period of three weeks of the date of receipt of a copy of this

judgment and a copy of this writ petition. All other issues left

open.

THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/2/6