High Court Kerala High Court

T.K. Mohammed Ali vs Pattambi Grama Panchayath on 25 February, 2009

Kerala High Court
T.K. Mohammed Ali vs Pattambi Grama Panchayath on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5996 of 2009(T)


1. T.K. MOHAMMED ALI,
                      ...  Petitioner
2. A.K. ASHRAF, S/O. HAMZA,
3. K. ABOOBACKER, S/O. ALAVI,
4. M. USMAN, S/O. YOUSAF, AGED 43 YEARS,
5. K.S. NOOR MOHAMMED,
6. K. MOHAMMED, S/O. KUNJUMOHAMMED,

                        Vs



1. PATTAMBI GRAMA PANCHAYATH,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, PATTAMBI.

3. REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.PMM.NAJEEB KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/02/2009

 O R D E R
                    ANTONY DOMINIC,J.
                -----------------------
                  W.P.(C).No.5996 OF 2009
               ------------------------
           Dated this the 25th day of February, 2009.

                         JUDGMENT

The grievance of the petitioners is that the first

respondent Panchayat has established an autorickshaw stand

No.10 in front of the shop of the petitioners. According to

them, their business is badly affected by the parking of

autorickshaws in front of their shops.

2. It is stated that urging this grievance though they

have filed Ext.P1 application before the first respondent

Panchayat, orders have not been passed.

Taking into account the aforesaid case of the petitioners,

the writ petition is disposed of directing that, if Ext.P1 has

been received and is pending, the grievance shall be examined

and orders passed as expeditiously as possible and at any rate

within 6 weeks from the date of production of a copy of the

judgment.

(ANTONY DOMINIC)
JUDGE
vi/