IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 506 of 2008(I)
1. VELAPPAN NAIR,
... Petitioner
2. SARASWATHI AMMA, W/O.VELAPPAN NAIR,
Vs
1. STATE OF KERALA,
... Respondent
2. ASAMANOOR GRAMA PANCHAYAT,
3. THE SECRETARY,
For Petitioner :SRI.RAJESH VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/01/2008
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 506 OF 2008
-----------------------------------
Dated this the 4th day of January, 2008
JUDGMENT
I do not propose to go into the merits of the matter, since it
appears to me that disputes regarding title and possession of
immovable properties are arising in this case. The petitioner has
already sent Ext.P2 suit notice. Learned counsel for the petitioner
submits that the Panchayat is going to frustrate the prospective suit by
dispossessing the petitioner immediately. Considering the above
apprehension of the petitioner, even as I dispose of the Writ Petition
without granting the relief prayed for, relegating the petitioner to his
remedies before the Civil Court, there will be a direction to both sides to
maintain the status quo obtaining as on today regarding the properties
in question for a period of two months from today.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2