High Court Kerala High Court

V.K.Johny vs The Secretary on 17 December, 2008

Kerala High Court
V.K.Johny vs The Secretary on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37160 of 2008(W)


1. V.K.JOHNY, VADAKKUMCHERRY HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, OMBUDSMAN FOR THE LOCAL
                       ...       Respondent

2. THE SECRETARY, MANJAPRA GRAMA PANCHAYATH

3. THE ASSISTAZNT ENGINEER, P.W.D.(ROADS),

4. A.JAYAKRISHNAN, 5/128,NANTHANAM HOUSE,

                For Petitioner  :SRI.V.K.JOHNY (PARTY IN PERSON)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/12/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.37160 OF 2008
              ----------------------------------------
             Dated this the 17th day of December, 2008

                           JUDGMENT

The petitioner appearing as party in person is aggrieved by

Ext.P8 order of the Ombudsman for Local Self Government

Institutions whereby the petitioner’s application to reconsider

earlier order Ext.P3 has been rejected. The petitioner

approached the Ombudsman with a complaint that the 4th

respondent has made a construction for the purpose of starting a

bar hotel in violation of Section 220(b) of the Panchayat Raj Act

and the construction is without leaving three metres from the

road lying adjacent to the property in question. Originally the

Ombudsman granted a stay against continued construction.

Thereafter the Ombudsman got the distance measured through

the Deputy Director of Panchayats . The Deputy Director

submitted a report stating that the minimum distance is 3.4

metres. On the basis of that report, the Ombudsman by Ext.P3

order vacated the interim order and posted the case for further

hearing. The petitioner challenged that order before this Court

W.P.(c) No.37160/08 2

by filing W.P.(C) No.16082/08. In that writ petition, this Court

passed Ext.P4 judgment upholding Ext.P3 order of the

Ombudsman, but made an observation that if the petitioner

has anything to support his plea that this finding is factually

incorrect, it is for him to seek appropriate modification of the

orders passed by the Ombudsman. But again this Court held

that on the material placed there is nothing to conclude that

the Ombudsman has committed any error in passing the

impugned orders. Thereafter, the petitioner approached the

Ombudsman. The Ombudsman by Ext.P8 order rejected the

petition with costs of Rs.1,000/- to the 4th respondent. The

petitioner is challenging that order. According to the

petitioner, now as per the measurement done by the Taluk

Surveyor, the building itself is in puramboke. The petitioner

had no such case before the Ombudsman earlier. It is a totally

new case before the Ombudsman. Initially the only complaint

of the petitioner was that the construction is without leaving 3

metres between the road and the construction. In any event,

Ext.P8 order is only in the nature of an interim order. Nothing

is sated by the petitioner as to what transpired subsequent to

Ext.P3. If the Ombudsman has not yet passed final orders in

W.P.(c) No.37160/08 3

the matter, it is for the petitioner to place the materials before

the Ombudsman while final orders are passed.

In the above circumstances, I do not find any reason to

interfere with Ext.P8 order. However, taking a lenient view, I

delete that portion of the order, whereby the cost of

Rs.1,000/- has been imposed on the petitioner.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c) No.37160/08 4