Kerala High Court
Sankara Pillai vs K.N. Vasudevan Pillai on 4 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13532 of 2009(J)
1. SANKARA PILLAI,
... Petitioner
Vs
1. K.N. VASUDEVAN PILLAI,
... Respondent
2. THE SECRETARY, KAYAMKULAM MUNICIPALITY,
3. SUDHAKARAN, BUILDING INSPECTOR,
4. THE OMBUDSMAN FOR LOCAL SELF GOVERNMENT
For Petitioner :SRI.MILLU DANDAPANI
For Respondent :SRI.R.RAYA SHENOY,SC FOR KAYAMKULAM MUNI
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :04/06/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 13532 OF 2009
............................................
DATED THIS THE 4th DAY OF JUNE, 2009
JUDGMENT
This writ petition is filed challenging an order of the
Ombudsman for Local Self Government institutions, following the
order which is Ext.P7 in WP(C) 13531 of 2009. Today I have
dismissed that writ petition, upholding that order which was
issued by the Tribunal for Local Self Government institutions. On
the basis of that order of the Tribunal, there is no legal infirmity
or jurisdictional error in the order impugned in this writ petition.
In the result, the writ petition fails and the same is
accordingly dismissed.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/4/6