IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8892 of 2008(H)
1. V.V.JAYACHANDRAN, AGED 49 YEARS
... Petitioner
Vs
1. THE ERATHU GRAMA PANCHAYAT, ERATHU
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER
3. SHAJI MATHEWS, JYOTHIS HOUSE
4. LALI MATHEWS, JYOTHIS HOUSE
For Petitioner :SRI.K.T.SHYAMKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :17/03/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 8892 of 2008
----------------------------------
Dated this the 17th day of March , 2008
JUDGMENT
The grievance, which is voiced by the petitioner, is that
respondents 3 and 4 are going ahead with certain illegal
constructions within the area of the first respondent Panchayat
and that the Panchayat is not taking any action in spite of the
submission of Ext.P1 compliant by the petitioner .
2. When this Writ Petition came up for admission, Sri.Shaj,
Advocate, has taken notice on behalf of the first respondent
Panchayat. Sri.Shaj sought time for getting instructions, but,
since Ext.P1 is pending before the first respondent Panchayat, I
am inclined to dispose of this writ petition issuing the following
directions:
i). The Secretary of the first respondent Panchayat will take
up Ext.P1 immediately, conduct local inspection with notice to the
petitioner and respondents 3 and 4, hear the petitioner and the
third respondent and take an early decision. If the local
WPC No.8892/2008 2
inspection reveals that the allegations of the petitioner are prima
facie correct, the Secretary of the first respondent Panchayat will
issue stop memo to respondents 3 and 4 so that further
constructions are prevented.
ii). Final orders as directed above will be passed on Ext.P1
by the Secretary of the Panchayat at the earliest and at any rate
within one month of receiving a copy of this judgment.
The writ petition is disposed of with the above directions.
PIUS C. KURIAKOSE,
JUDGE.
dpk