High Court Kerala High Court

The Ponnani Municipality vs Purathur Grama Panchayat on 24 June, 2009

Kerala High Court
The Ponnani Municipality vs Purathur Grama Panchayat on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17544 of 2009(K)


1. THE PONNANI MUNICIPALITY,
                      ...  Petitioner

                        Vs



1. PURATHUR GRAMA PANCHAYAT,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.C.V. MANUVILSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/06/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

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

            W.P.(C).No.17544 of 2009-K

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

       Dated this the 24th day of June, 2009.

                     JUDGMENT

1.The petitioner is a municipality. The first

respondent, a village panchayat has notified the

right to use a ferry and run a junkar service

across a particular water way. While the first

respondent appears to stand on the fact that the

said water course is within its territory, the

petitioner challenges the aforesaid decision of

the first respondent on the ground that it has

and had been exercising monopoly rights in

operating the said ferry service. This,

essentially, is a dispute between the petitioner,

a municipality and the first respondent, a

panchayat.

2.Where a dispute exists between two or more

panchayats, it falls for settlement in terms of

WP(C)17544/09 -: 2 :-

Section 282 of the Kerala Panchayat Raj Act, 1994

and if the dispute is between a municipality and

a panchayat, it falls for resolution in terms of

Section 561 of the Kerala Municipality Act, 1994.

The object sought to be achieved by those

statutory provisions is salutary. The Local Self

Government Institutions, be it a Municipality or

a Panchayat, have to first find out modalities of

settling the disputes between them amicably. If

that is not possible, the aforesaid statutory

provisions provide for a decision on adjudication

of the dispute by the competent authority as

prescribed in those statutory provisions.

For the aforesaid reasons, this writ petition is

dismissed without prejudice to the right of the

petitioner to move the competent authority in

terms of Section 561 of the Kerala Municipality

Act, 1994. All other issues are left open.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/290609