IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26558 of 2008(J)
1. SUSEELA DEVI W/O. LATE CHANDRA BOSE,
... Petitioner
Vs
1. THE KRISHNAPURAM GRAMA PANCHAYAT
... Respondent
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/09/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.26558/2008
-----------------------------------------------------------
Dated this the 3rd day of September, 2008
JUDGMENT
This writ petition has been filed challenging Ext.P7.
Ext.P7 is an order passed by the respondent Panchayat on
Ext.P5 application filed by the petitioner requiring renewal of
the licence in respect of a stationary shop and cool bar
conducted by the petitioner. In my view, Ext.P7 is an order
appealable in terms of the provisions of the Panchayat Raj
Act and therefore the proper course available to the
petitioner is to pursue the matter, invoking the statutory
remedy. With that liberty and leaving open the contentions,
the writ petition is closed.
2. In order to enable the petitioner to avail the
statutory remedy, I direct that the status quo as on date
shall be maintained for a period of three wees from today.
2
Petitioner shall produce a copy of the judgment before
the respondent for compliance.
ANTONY DOMINIC
JUDGE
vi.
3