High Court Kerala High Court

Sivan Pillai vs The Secretary on 26 March, 2008

Kerala High Court
Sivan Pillai vs The Secretary on 26 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6656 of 2008(P)


1. SIVAN PILLAI, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/03/2008

 O R D E R
                      PIUS C.KURIAKOSE,J
           =========================
                     W.P.(C).No.6656 of 2008
           ==========================
              Dated this the 26th day of March, 2008


                            JUDGMENT

Adv. Sri.S.Sreekumar, counsel for the Panchayat submits

that after receiving Ext.P1 if the petitioner files a statement

raising whatever grievance is having against the action of the

Panchayat, the Panchayat would be ready to consider those

grievances and take a decision. In these circumstances, I am of

the view that, the merits of the grounds raised need not to be

examined by this Court at this stage. The petitioner will appear

before the Secretary of Panchayat on 2nd April 2008 at 10.30.a.m.

and file his written explanations to Ext.P1. The Secretary of the

Panchayat will consider the written explanation and hear the

petitioner either immediately or on a near date. The Secretary,

after hearing the petitioner will take a decision and communicate

the decision to the petitioner. Decision as above shall be taken

at any rate by the Secretary of the Panchayat within 10 days of

2nd April 2008.

The writ petition is disposed of as above.

PIUS C.KURIAKOSE,JUDGE

dvs