High Court Kerala High Court

T.L.George vs Manjalloor Grama Panchayasth on 30 September, 2008

Kerala High Court
T.L.George vs Manjalloor Grama Panchayasth on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27384 of 2008(I)


1. T.L.GEORGE, S/O.LUKA,
                      ...  Petitioner

                        Vs



1. MANJALLOOR GRAMA PANCHAYASTH, REP. BY
                       ...       Respondent

                For Petitioner  :SRI. BABY KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/09/2008

 O R D E R
                           S.SIRI JAGAN, J.

                   ==================

                     W.P(C).No.27384 of 2008

                   ==================

           Dated this the 30th day of September, 2008

                           J U D G M E N T

The petitioner is aggrieved by Ext.P6 stop memo by which

the petitioner ha been directed to stop functioning of the quarry.

According to me, after having issued Ext.P6 stop memo, the

panahcyath has a duty to pass final orders in the matter.

Accordingly, the respondent panchayath is directed to pass final

orders on Ext.P6 stop memo, as expeditiously as possible, at any

rate, within one month from the date of receipt of a certified copy

of this judgment. The petitioner shall produce a copy of the writ

petition along with a certified copy of this judgment before the

respondent for compliance.

The writ petition is disposed of as above.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE

           ///True copy///




                                  P.A. to Judge

2