IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13503 of 2010(K)
1. SREE NARAYANAN PURUSHA SWAYAMSAHAYA
... Petitioner
2. VARKY CHACKO, VAYALIL HOUSE,
Vs
1. DISTRICT MEDICAL OFFICER (HOMOEO),
... Respondent
2. STATE OF KERALA REPRESENTED BY ITS
3. KOOTTICKAL GRAMA PANCHAYATH,
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/05/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.13503 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of May, 2010
J U D G M E N T
The 1st petitioner claims to be an organization of
residents of Elamkadu area in Koottickal Grama
Panchayath. The 2nd petitioner is one of the residents. They
are aggrieved by the location of a Homeo Dispensary
sanctioned to the Koottickal Grama Panchayath. They
would submit that the present location is most inconvenient
for the people of the Panchayat and they have pointed out
another suitable place which is more convenient. In respect
of the same petitioners have filed Exts.P1 & P5
representations before the 1st respondent. Petitioners seek
a direction to the 1st respondent to consider and pass orders
on Exts.P1 & P5. The petitioners would submit that by
Ext.P2 resolution, the Grama Panchayath has also
recommended location of the Homeo Dispensary in the
place suggested by the petitioners.
W.P.(C)No.13503 of 2010
-2-
2. I have heard the learned Government Pleader
also. In the facts and circumstances of the case, I dispose
of this writ petition with a direction to the 1st respondent to
consider and pass orders on Exts. P1 & P5 as expeditiously
as possible, at any rate within a period of one month from
the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to a representative
of the 1st petitioner and the 3rd respondent. Petitioners
would be free to rely on Ext.P2 resolution or any other
document in support of their contentions. Till orders are
passed on Exts.P1 & P5, the Homeo Dispensary shall not be
established in the location presently proposed.
S. SIRI JAGAN
JUDGE
shg/