High Court Kerala High Court

Arasi Vijayakumar vs State Of Kerala on 11 December, 2006

Kerala High Court
Arasi Vijayakumar vs State Of Kerala on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27946 of 2003(B)


1. ARASI VIJAYAKUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CORPORATION OF THIRUVANANTHAPURAM,

3. N.RAJASEKHARAN NAIR,

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  :SRI.N.NANDAKUMARA MENON,SC,TVM CORPN.

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :11/12/2006

 O R D E R
                              PIUS C. KURIAKOSE, J.

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

                            W.P.(C) No. 27946 OF 2003

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

                   Dated this the 11th day of December, 2006


                                      JUDGMENT

Having regard to the detailed submissions which were addressed

before me by Sri. P.Gopalakrishnan Nair, counsel for the petitioner and

Sri.J. Jayakumar, counsel for the party respondent and those of

Sri.Nandakumara Menon, I am of the view that Ext.P5 order in all

probability would not have been passed by the Government, if the

Government had taken note of Ext.P1 earlier order and Ext.P2 judgment

of this Court. It is also noted that Ext.P5 has been passed by the

Government without giving notice to the petitioner in this Writ Petition.

Ext.P5 will stand quashed. Government is directed to take a fresh

decision on the issue after hearing the petitioner and also the

beneficiary of Ext.P5 order. The Government will decide the issue

taking into account the implications of Ext.P1 Order and more important

by Ext.P2 judgment of this Court. Fresh order as directed above, will be

passed by the Government at their earliest and at any rate within three

months of receiving copy of this judgment.

The Writ Petition is disposed of as above.





                                                PIUS C. KURIAKOSE, JUDGE

btt


WPC    2