Kerala High Court
V.K.Kunjumma And Others vs Kunnathunadu Grama Panchayat And … on 27 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15599 of 2008(F)
1. V.K.KUNJUMMA AND OTHERS
... Petitioner
Vs
1. KUNNATHUNADU GRAMA PANCHAYAT AND ANOTHER
... Respondent
For Petitioner :SRI.RAJESH VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No. 15599 OF 2008 - F
= = = = = = = = = = = = = =
Dated this the 27th day of May, 2008.
J U D G M E N T
The challenge in this writ petition is against Ext.P3 order.
Ext.P3 is an order passed by the Secretary, Kunnathunadu Grama
Panchayat and is clearly an appealable order in terms of the
provisions of the Kerala Panchayat Raj Act. Therefore, directing that
the respondent if an appeal against Ext.P3 is filed within two weeks
from today,the same will be entertained by the appellate authority
on merits, this writ petition is disposed of.
ANTONY DOMINIC
JUDGE
jan/-