IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23786 of 2007(F)
1. VICTOR CLEETUS, VIJO VILAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DISTRICT COLLECTOR,
3. SECRETARY,
4. VILLAGE OFFICER,
5. SUB INSPECTOR OF POLICE,
6. JOY, S/O SOLEY,
For Petitioner :SRI.E.N.VISHNU NAMBOODIRI
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :23/10/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.23786 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 23rd October, 2007
JUDGMENT
Even though none of the respondents have filed counter
affidavits in spite of being served with notice, having considered the
averments in the Writ Petition and having heard the submissions of
the counsel for the petitioner, I am of the view that the only relief
which can be legitimately aspired for by the petitioner at this stage is
to direct the third respondent to take an early decision on Ext.P2 with
the assistance of the 5th respondent. Accordingly, the Writ Petition will
stand disposed of with the following directions:
The third respondent, the Secretary of the Panchayat will
immediately take up Ext.P2, consider the same in the light of the
various grounds raised by the petitioner and the various documents
placed on record and take immediate action on Ext.P2. If it becomes
necessary, the third respondent will seek the assistance of the 5th
respondent. Needful will be done by the third respondent within one
month of receiving copy of this judgment
srd PIUS C.KURIAKOSE, JUDGE