IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30254 of 2009(B)
1. VARGHESE THOMAS,S/O.LATE THOMAS,
... Petitioner
2. SABU THOMAS,S/O.LATE THOMAS,AGED 32 YRS,
Vs
1. THE CHENGAMANAD GRAMA PANCHAYATH,
... Respondent
2. K.K.SAJEEVAN,AGED ABOUT 45 YEARS,
For Petitioner :SRI.T.K.AJITHKUMAR (VALATH)
For Respondent :SRI.JAICE JACOB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/11/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.30254 OF 2009
-------------------------------------------
Dated this the 23rd day of November, 2009
JUDGMENT
The petitioner complains that the second respondent is not
obeying Ext.P4 stop memo issued by the first respondent. The
first respondent is a grama panchayat. It has issued Ext.P4 in
relation to a workshop owned by the second respondent. The
proceedings initiated as per Ext.P4 have to be concluded. The
second respondent and the petitioners are entitled to be heard in
relation to Ext.P4 and it is, hence, directed that the petitioners
and the second respondent shall be heard and final decision
taken following Ext.P4 within a period of three weeks from the
date of receipt of a copy of this judgment. The first respondent
shall ensure that until a final decision is taken vacating Ext.P4,
the second respondent does not carry on with the activities
against which Ext.P4 has been issued. The writ petition is
ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.24/11.