IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9823 of 2010(C)
1. SIRAJUDEEN, SHAFI MANZIL,
... Petitioner
Vs
1. DIRECTOR OF PANCHAYATH,
... Respondent
2. ADICHANALLOOR GRAMA PANCHAYATH,
For Petitioner :SRI.VINOY VARGHESE KALLUMOOTTILL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/03/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.9823 of 2010 (C)
---------------------------------
Dated, this the 23rd day of March, 2010
J U D G M E N T
The petitioner submits that though the respondent Panchayat
does not have a slaughter house of its own, they were permitting
meat stalls, which were operated by bringing meat from slaughter
houses situated outside the Panchayat. As against this practice, this
year the Panchayat has decided not to auction the meat stalls. It is
in this context, this writ petition has been filed.
2. The petitioner submits that until slaughter houses are
established by the Panchayat, the present system of brining
slaughtered meat from outside the Panchayat area should be
allowed to continue., as according to the petitioner, meat is a
requirement of the residents of Panchayat.
3. There cannot be any dispute that it is for the Panchayat
to establish a slaughter house. In the absence of a slaughter house
of its own, it is up to the Panchayat to decide in what manner the
meat requirements will have to be met. Therefore, it is essential for
WP(C) No.9823/2010
-2-
the Panchayat to decide on the claim raised by the petitioner.
Having regard to the fact that the petitioner has already moved
the Panchayat by filing Ext.P2 representation, I direct the Panchayat
to consider and pass orders thereon. This shall be done as
expeditiously as possible, at any rate, within four weeks of
production of a copy of this judgment, along with a copy of this writ
petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg