High Court Kerala High Court

Sudhakaran vs Poyya Grama Panchayath on 25 May, 2010

Kerala High Court
Sudhakaran vs Poyya Grama Panchayath on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16009 of 2010(A)


1. SUDHAKARAN,S/O.ACHU,AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. POYYA GRAMA PANCHAYATH,REPRESENTED BY
                       ...       Respondent

2. MUSTHAFFA,S/O.KOCHUNNI,AGED ABOUT 7O,

3. SAIDUMUHAMMAD,S/O.MUSTHAFFA,AGED ABOUT

                For Petitioner  :SRI.K.L.JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/05/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                  W.P.(C) No.16009 OF 2010
               ---------------------------------------
             Dated this the 25th day of May, 2010.


                         J U D G M E N T

The petitioner is a resident of the 1st respondent

panchayath. He is the owner and in possession of 6= cents of

land in survey No.398/6 of Poyya Village. According to the

petitioner, the respondents 2 and 3 are the nearby property

owners and they are making constructions without any

permission from the panchayath.

2. The petitioner has produced along with the writ petition

Exhibit P1, a letter issued to him by the panchayath, stating that

the panchayath has not issued any building permit for the

construction. It is seen from the averments that the petitioner

has filed O.S.No.461/2009 against the 2nd respondent for an

injunction restraining him from constructing any structures in the

disputed property without any permission from the 1st respondent

panchayath. It is averred in the writ petition that in

I.A.No.916/2009, the Munsiff Court has passed an interim

W.P.(C) No.16009/2010 2

injunction restraining the 2nd respondent from constructing any

buildings without the permission from the panchayath.

3. It is the case of the petitioner that in gross violation of

Exhibit P2 permit issued for construction of a compound wall, the

respondents 2 and 3 have constructed 3 feet height basement on

four sides of their property without leaving any open space on all

the four sides. Apart from the same, they have constructed 6

concrete pillars and completed the construction of a godown

facing towards north. It is in these circumstances, the petitioner

has filed Exhibit P4 complaint before the Secretary of the Poyya

Grama Panchayath for taking appropriate action. Exhibit P5

receipt shows that the same has been forwarded to the

Secretary.

In view of the urgency shown by the petitioner, there will be

a direction to the Secretary, Poyya Grama Panchayath to

consider the complaint with notice to the petitioner and

respondents 2 and 3. He will also conduct necessary local

inspection in the matter before taking a decision. Appropriate

decision shall be taken within a period of one month. The

W.P.(C) No.16009/2010 3

petitioner will produce a copy of the writ petition along with a

copy of this judgment for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp