High Court Kerala High Court

The Pattanakkad Grama Panchayath vs Dayananda Babu on 3 April, 2007

Kerala High Court
The Pattanakkad Grama Panchayath vs Dayananda Babu on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10148 of 2007(G)


1. THE PATTANAKKAD GRAMA PANCHAYATH,
                      ...  Petitioner

                        Vs



1. DAYANANDA BABU, SANTHAVILASAM,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE TALUK SURVEYOR, TALUK OFFICE,

4. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.S.SANTHOSH KUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :03/04/2007

 O R D E R
                     PIUS C. KURIAKOSE, J.

             -------------------------

                    W.P.(C) No.10148 of  2007 G

             -------------------------

                Dated this the 3rd  day of April, 2007.



                                   JUDGMENT

Heard Sri.Omprakash, counsel for the

petitioner, Sri.Santhosh Kumar for the first

respondent and the learned Government Pleader

also on behalf of the official respondents.

2. On considering the writ petition for

admission, I passed an interim order directing

the first respondent to maintain the status

quo as on that day as regards the building and

the 2nd respondent to ensure that the first

respondent does not continue with the

construction work.

3. It is seen from Ext.P11 that it has

been issued pursuant to the direction

contained in W.P.(C)No.8086/07. In answer to

Ext.P11, the first respondent raised

objections and submitted Ext.P7 reply, in

which, he inter alia contended that, he is

having properties outside his eastern compound

W.P.(C) No.10148 of 2007

:: 2 ::

wall also. If what he says is correct,

perhaps, the construction will not offend

Section 220(b) of the Kerala Panchayat Raj

Act. But, as rightly submitted by

Sri.Omprakash, the issue can be resolved only

by a measurement by the 3rd respondent Taluk

Surveyor.

4. In such circumstances, I direct

the 3rd respondent Taluk Surveyor to conduct

a measurement of the first respondent’s

properties covered by his title deed with

notice to the petitioner panchayat and also

to the 4th respondent Assistant Executive

Engineer, N.H.47, Alappuzha. The necessary

charges for the conduct of measurement will

be remitted by the first respondent within

two weeks of receipt of a copy of this

judgment. The 3rd respondent will conduct the

measurement at the earliest, at any rate,

within one month of remittance of the charges

W.P.(C) No.10148 of 2007

:: 3 ::

by the first respondent. Once the measurement

is over, the 3rd respondent will furnish

copies of the measurement to the petitioner

panchayat and also to the first respondent.

The petitioner-panchayat will conduct a

further hearing of the issue covered by

Ext.P11 and take a decision. Till such

decision is taken, as directed above, the

interim order dated 23.3.2007 will continue.

Writ petition is disposed of as

above.

Sd/-

(PIUS C. KURIAKOSE)

JUDGE

sk/

//true copy//

P.S. To Judge

PIUS C. KURIAKOSE, J.

———————————————-






                                        W.P.(C) No.10148 of  2007 G





                                                   JUDGMENT





                                                 3rd      April, 2007.

————————————————