High Court Kerala High Court

Capt.K.C. Thomas vs The Corporation Of Cochin on 3 March, 2009

Kerala High Court
Capt.K.C. Thomas vs The Corporation Of Cochin on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5087 of 2009(E)


1. CAPT.K.C. THOMAS, S/O.K.T. CHACKO,
                      ...  Petitioner
2. ALAN PAPALI,

                        Vs



1. THE CORPORATION OF COCHIN
                       ...       Respondent

2. THE SECRETARY,

3. GOKULAM ENGINEERS INDIA PVT. LTD.,

4. TOWN PLANNING OFFICER,

5. SOUTH JANATHA ROAD RESIDENTS

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/03/2009

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 5087 of 2009
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 3rd March, 2009.

                            J U D G M E N T

Against the action of the petitioners in constructing a temporary

fence around their property, proceedings were initiated by the 1st

respondent-Corporation, which culminated in Ext. P11 order of the

Tribunal for Local Self Government Institutions. In that order, the

Tribunal, after quashing the orders of the Corporation, directed the

Corporation Council to pass fresh orders on the appeal filed by the

petitioners within two months. Thereafter, the 2nd respondent

passed Ext. P13, that too, without complying with the directions in

Ext. P11 order of the Tribunal. It is under the above circumstances,

the petitioners have filed this writ petition challenging Ext. P13 order.

2. The petitioners contend that when the Tribunal directed the

Corporation Council to pass orders on the appeal filed by the

petitioners, the Secretary could not have validly passed Ext. P13

order, that too, without giving any reasons for the action.

3. I have heard the learned counsel for the Corporation also.

Counsel for the Corporation today submits that it is true that the

Tribunal had directed the Council to pass orders on the appeal filed

by the petitioners, and it is the 2nd respondent-Secretary who has

passed Ext. P13 order.

In the above circumstances, clearly, Ext. P13 has been passed in

violation of Ext. P11 order. Accordingly, Ext. P13 is quashed and the

Council of the Corporation is directed to pass fresh orders on the

appeal filed by the petitioners as directed in Ext. P11 judgment

giving specific reasons and considering all aspects of the matter as

directed in Ext. P11 order, as expeditiously as possible, at any rate,

W.P.C. No. 5087/09 -: 2 :-

within one month from the date of receipt of a copy of this judgment,

after affording an opportunity of being heard to the petitioner and

respondents 3 and 5.

The writ petition is allowed as above.

Sd/- S. Siri Jagan, Judge.

Tds/