IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 174 of 2007()
1. WADAKANCHERY BLOCK MULTI-PURPOSE
... Petitioner
Vs
1. DISTRICT MEDICAL OFFICER (HEALTH),
... Respondent
2. SUPERINTENDENT, THALAPPILLY TALUK,
3. HOSPITAL DEVELOPMENT COMMITTEE,
4. WADAKKANCHERRY BLOCK PANCHAYAT,
For Petitioner :SRI.SIMON LUIZ
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/02/2007
O R D E R
K.S.RADHAKRISHNAN, Ag.C.J. &
M.N.KRISHNAN, J.
-------------------------------
W.A.No. 174 of 2007
-------------------------------
Dated, this the 19th day of February, 2007
JUDGMENT
Radhakrishnan, Ag.C.J.
Heard learned counsel on either side.
2. The learned Single Judge has only held that the right to
conduct neethi medical store will be open to all the societies in
the Taluk. The petitioner society has produced a letter which
would indicate that key has been handed over to the society by
the Block Panchayat for the purpose of conducting a neethi
medical store. However, learned counsel appearing for the Block
Panchayat submitted that they are in possession of the building
and there is no question of handing over keys to the petitioner
society. No agreement has been produced to show that the
building has been given to the petitioner society. In the
circumstances, the learned Single Judge felt that it will be
appropriate that the right to conduct neethi medical store be
given after inviting tenders. We find no error in the direction
given by the learned Single Judge to be interfered by us in this
W.A.No.174/2007 2
writ appeal. We make it clear that this will not stand in the way
of the appellant submitting their tender. Appeal is dismissed as
above.
K.S.RADHAKRISHNAN,
Ag.CHIEF JUSTICE.
M.N.KRISHNAN,
JUDGE.
vns