IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1221 of 2007(U)
1. SULFIKER ALI THORAKKADAN, AGED 33 YEARS,
... Petitioner
Vs
1. THE SPECIAL GRADE SECRETARY,
... Respondent
2. THE KARUVARAKUNDU, GRAMA PANCHAYATH,
3. THE TAHSILDAR, NILAMBUR TALUK,
4. THE VILLAGE OFFICER,
For Petitioner :SRI.P.SAMSUDIN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/01/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 1221 of 2007
----------------------------------
Dated this 11th day of January, 2007
JUDGMENT
This writ petition has been filed seeking to quash Exts.P4,
P6 and P7 under which it is proposed to evict the petitioner from
the puramboke allegedly trespassed upon by the petitioner. In
fact, earlier a notice similar to Ext.P7 was issued to the
petitioner as Ext.P4. To Ext.P4, the petitioner submitted Ext.P5
reply. It appears that the issue was referred by the Panchayat to
the competent authority under the Kerala Land Conservancy Act,
who issued Ext.P6 notice to the petitioner. The learned counsel
for the petitioner submits that to Ext.P6, a detaled reply was
submitted and thereafter nothing has been heard from the
authorised officer under the Land Conservancy Act. Now the
Panchayat has once again issued Ext.P7 notice to the petitioner.
Ext.P7 is perse, illegal, so contends the petitioner.
2. I do not propose to decide on the merits of the grounds
raised by the petitioner impugning Ext.P7 or for that matter
Exts.P4 and P5. Ext.P7, the last notice issued to the petitioner is
WPC No.1221/2007 2
only a show cause notice. It is open to the petitioner to file a
detailed reply to the same. If reply is filed by the petitioner
within two weeks from today, the Panchayat will consider that
reply, hear the petitioner and thereafter only take a decision on
the question as to whether further action should be taken for
evicting the petitioner. The petitioner shall be informed of the
said decision. In view of the above direction, forceful eviction of
the petitioner from the property in question will be kept in
abeyance for a period of two months from today.
The writ petition is disposed of as above.
PIUS C.KURIAKOSE
Judge
dpk