IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3340 of 2010(N)
1. T.K.MANI, S/O.KUMARAN, THEKKUMKATTIL
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS PRINCIPAL
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REVENUE DIVISIONAL OFFICER,
4. THE VILLAGE OFFICER,MULANTHURUTHY,
5. THE SUB INSPECTOR OF POLICE,
6. THE MULANTHURUTHY GRAMA PANCHAYAT,
7. LOCAL LEVAL MONITORING COMMITTEE,
8. THE COCHIN SHIPYARD STAFF CO-OPERATIVE
9. AARATHI SANTHOSH,VANMELIL THAZHAMANA
10. GEORGE, S/O.ITTAN,
11. EALIYAMMA, W/O. GEORGE, KOLLIYAMPARAMBIL
For Petitioner :SRI.K.N.CHANDRABABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/02/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.3340 of 2010 (N)
---------------------------------
Dated, this the 2nd day of February, 2010
J U D G M E N T
Challenge raised in the writ petition is against Ext.P3, a
decision taken by the 6th respondent Panchayat granting permission
to the party respondents to construct a road through property which
allegedly is a wet land.
2. In my view, if the petitioner is aggrieved by such a
decision, the remedy available to the petitioner is to approach the
appellate authority, which has not been done. Therefore, I decline
to entertain the writ petition bye-passing the statutory remedies.
This writ petition is, therefore, disposed of leaving it open to
the petitioner to seek appellate remedies against the impugned
order.
(ANTONY DOMINIC, JUDGE)
jg