High Court Kerala High Court

Sijo Mathew vs The Special Grade Secretary on 26 March, 2010

Kerala High Court
Sijo Mathew vs The Special Grade Secretary on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10457 of 2010(F)


1. SIJO MATHEW, S/O.MATHEW,
                      ...  Petitioner

                        Vs



1. THE SPECIAL GRADE SECRETARY,
                       ...       Respondent

2. ULIKKAL GRAMA PANCHAYAT,

                For Petitioner  :SRI.R.SURENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/03/2010

 O R D E R
                         ANTONY DOMINIC, J
                        -------------------
                         W.P.(C).10457/2010
                       --------------------
                Dated this the 26th day of March, 2010

                              JUDGMENT

The challenge in the writ petition is against Exts.P4 and P5,

by which the petitioner is asked to close down his pig farm and his

application for licence has been rejected. These are orders which

are appealable under the provisions of the Panchayat Raj Act itself

and therefore it is for the petitioner to pursue the appellate

remedies. In order to enable the petitioner to do so and obtain

appropriate interim orders, it is directed that further proceedings

pursuant to Exts.P4 and P5 will be kept in abeyance for a period of

four weeks from today. It is further directed that the respondent

will issue copies of the documents that are relied on against the

petitioner, if an appropriate request is made in this behalf.

2. Petitioner may produce a copy of this judgment along with

the copy of the writ petition before the 1st respondent for

compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC,
Judge
mrcs