IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 22359 of 2002(J)
1. D.AMBIKA, REENAVILASOM,
... Petitioner
Vs
1. THE SECRETARY, THOLIKODU
... Respondent
2. THE PRESIDENT, DO. DO.
3. VASANTHAKUMARI, NIGITH BHAVAN,
4. SUDHAKARAN, PALUVALLI VEEDU,
5. THE SECRETARY,
6. THE STATE OF KERALA,
For Petitioner :SRI.G.S.REGHUNATH
For Respondent :SRI.G.P.SHINOD
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/03/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J
---------------------------------------------
O.P.No.22359 of 2002
---------------------------------------------
Dated this the 8th day of March, 2007
JUDGMENT
Petitioner is challenging Ext.P6 order by which the
ombudsman dismissed the complaint against the first respondent
Panchayath funding construction of a toilet for the third
respondent. Counsel for the Panchayath submitted that the third
respondent lives below the poverty line and therefore the
Panchayath funded for construction of a toilet in her house. In
the circumstances, I do not find any justification to interfere with
Ext. P6 order dismissing the complaint, by the Ombudsman.
There is no justification for the Ombudsman awarding cost
particularly, when bias is alleged against the Panchayath.
Accordingly, the cost awarded by the Ombudsman is cancelled.
The O.P. is disposed as above.
C.N.RAMACHANDRAN NAIR,
JUDGE
csl