High Court Kerala High Court

Shibu Paul vs Bharananganam Grama on 18 July, 2008

Kerala High Court
Shibu Paul vs Bharananganam Grama on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1502 of 2008()



1. SHIBU PAUL
                      ...  Petitioner

                        Vs

1. BHARANANGANAM GRAMA
                       ...       Respondent

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  :SRI.SHAJI THOMAS PORKKATTIL

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/07/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.A. No. 1502 of 2008

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 18th day of July, 2008
Judgment
H.L. Dattu, C. J:

In this writ appeal we need not have to refer to the facts in extenso, since

the learned single Judge has done that exercise. In fact, the learned Judge in

paragraph 9 of the order has once again directed the Sub Committee of the

Panchayat to inspect the premises of the petitioner and if the Committee is

satisfied that the situation in the piggery has been improved, it will be open to the

petitioner to make an appropriate application for renewal of his licence, and if such

an application is made, the Committee would consider it in accordance with law.

2. In our view, the learned Judge has granted enough and more relief to the

petitioner. In our view, the orders passed by the learned Judge is most harmless

and that order should not have been made the subject matter of this writ appeal.

3. Therefore while confirming the findings and conclusions reached by

the learned Judge, we reject the writ appeal.

Ordered accordingly.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an/dk.