High Court Kerala High Court

K.I.Kuriakose vs Angamaly Municipality on 28 March, 2007

Kerala High Court
K.I.Kuriakose vs Angamaly Municipality on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8798 of 2007(V)


1. K.I.KURIAKOSE, S/O.ITTOOP, SECRETARY,
                      ...  Petitioner

                        Vs



1. ANGAMALY MUNICIPALITY,
                       ...       Respondent

2. MUNICIPAL COUNCIL, ANGAMALY MUNICIPALITY

3. THE SUPERINTENDENT,

4. STATE OF KERALA,

5. M/S SIGN POST MEDIA,

                For Petitioner  :SRI.WILSON URMESE

                For Respondent  :SRI.SADCHITH.P.KURUP

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/03/2007

 O R D E R


                            PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                            W.P.(C)No.8798 of 2007

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                            Dated: 28th March, 2007


                                    JUDGMENT

Alleging that there has been irregularities on the part of the

Municipality in the matter of awarding contract for installation of

sodium vapor lamps, the petitioner filed Ext.P3 complaint before the

third respondent, the Superintendent, Vigilance and Anti Corruption

Bureau, Central Range, Ernakulam. Immediately thereafter the

petitioner submitted Ext.P4 petitioner before the Government seeking

action under Section 57 of the Kerala Municipality Act for canceling

the resolution of the Municipality.

2. The 5th respondent who is the awardee of the work has filed

a detailed counter affidavit producing the agreement. According to

this counter affidavit, in execution of the works awarded, steps are

being taken.

3. The Municipality has also filed a counter affidavit wherein it

is contended that the present Writ Petition seeking a writ of

mandamus in respect of Ext.P4 which was filed just two days prior to

the institution of the Writ Petition is not maintainable.

4. Not that I do not find force in the submissions of

Mr.V.M.Kurian, Standing Counsel for the Municipality. But since the

learned Government Pleader submits that enquiry is already

W.P.C.No.8798/07 – 2 –

commenced by the third respondent on the basis of Ext.P3 complaint,

the third respondent will finalise the enquiry which he has started on

the basis of Ext.P3 immediately and forward the enquiry report to the

Government. The Government will thereupon take up Ext.P4, issue

notice to the petitioner, the Municipality and the 5th respondent, hear

all of them and take a decision on Ext.P4. It is needless to mention

that the Government will consider the contention of the Municipality

that the Government does not have jurisdiction to entertain a petition

in the nature of Ext.P4. Orders will be passed by the Government

within one month of receiving enquiry report from the third

respondent. The execution of the work by the 5th respondent will be

subject to any order which the Government will pass on Ext.P4.

The Writ Petition will stand disposed of as above.

srd                                                     PIUS C.KURIAKOSE, JUDGE