IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21813 of 2009(V)
1. ATHITHA KUMAR, W/O.LATE T.K.KUMAR,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE SECRETARY, KOTTAYAM
For Petitioner :SRI.R.REGHUNANDANA MENON
For Respondent :SRI.SIBY MATHEW
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/08/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.21813 OF 2009
-------------------------------------------
Dated this the 3rd day of August, 2009
JUDGMENT
The petitioner faces Ext.P5, whereby, a demand has been
made for arrears of amounts due for occupation of a commercial
premises. I am not inclined to merely direct disposal of a
representation when the petitioner has effective statutory
remedy and is also duty bound to pay the amounts due to the
municipality. Such funds, essentially, are utilised by the
municipality to give effect to larger public interest matters. The
personal situation of the petitioner referable to her marriage,
death of the husband, health etc, do not generate any over-
whelming situation to override the public interest which the
municipality has to preserve. I do not find any ground for the
writ court to interfere in exercise of discretionary jurisdiction.
The writ petition fails. The same is accordingly dismissed
without prejudice to what is stated above.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.3/8.