High Court Kerala High Court

Suchitra vs Secretary on 12 February, 2009

Kerala High Court
Suchitra vs Secretary on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 251 of 2009(E)


1. SUCHITRA, AGED 18 YEARS,
                      ...  Petitioner

                        Vs



1. SECRETARY, MUNDATHIL KODE GRAMA
                       ...       Respondent

2. A.R.SUNDARAN, S/O.RAMAN, ADATTU PARAMBIL

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :SRI.P.RADHAKRISHNAN (1)

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/02/2009

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                        W.P(C).No.251 of 2009

                     ==================

               Dated this the 12th day of February, 2009

                            J U D G M E N T

The petitioner is aggrieved by the inaction on the part of the 1st

respondent in not passing orders as directed in Ext.P3 order of the

Tribunal for Local Self Government Institutions in respect of a

construction by the 2nd respondent herein. The allegation of the

petitioner is that despite the order and a stop memo issued by the

Panchayat, the 2nd respondent is continuing the construction. The 2nd

respondent submits that he has not continued the construction. In the

above circumstances, this writ petition is disposed of with the following

directions:

The 1st respondent shall pass final orders as contemplated in

Exts.P2 and P3 orders, as expeditiously as possible, at any rate, within

one month from the date of receipt of a certified copy of this

judgment. Till orders are thus passed, the 2nd respondent shall not

make any further construction in respect of the subject matter.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

               ///True copy///




                             P.A. to Judge

2