IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10919 of 2007(Y)
1. V.SANALKUMAR,CHENKOTTUKONAM VEEDUM
... Petitioner
Vs
1. KAZHAKOOTAM GRAMA PANCHAYATH
... Respondent
2. DISTRICT COLLECTOR,THIRUVANANTHAPURAM.
3. SREEKUMAR,S/O.KAMAPALAN,THYVILAKATHU
4. SHYAMALA DEVI,THYVILAKATHU VEEDU
5. SATHEESH KUMAR,THYVILAKATHU VEEDU
6. MOHANCHANDRAN NAIR,M/S.GOOD EARTH
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :29/03/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 10919 OF 2007
-----------------------------------
Dated this the 29th day of March, 2007
JUDGMENT
The grievance of the petitioner is that a natural stream of water
which is the source of water for his family for all domestic purposes is
being destroyed by respondents 3 to 6 and that the authorities of the
Panchayat and the District Collector who have been alerted in the
matter are not taking any action. I do not propose to go into the merits
of the matter. The Writ Petition will stand disposed of with the following
directions:
Ext.P2 is seen pending before the Secretary of the Panchayat.
The Secretary of the Panchayat will immediately take up Ext.P2, issue
notice to respondents 3 to 6, conduct necessary inspections and take a
decision on Ext.P2 at the earliest and at any rate within six weeks of
receiving copy of this judgment. It is needless to mention that petitioner
shall also be heard before final decision is taken.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2