High Court Kerala High Court

Chandran V vs The Elevanchery Grama Panchayat on 21 February, 2007

Kerala High Court
Chandran V vs The Elevanchery Grama Panchayat on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5853 of 2007(V)


1. CHANDRAN V.,
                      ...  Petitioner
2. R.SIVADASAN, MEMBER,
3. A.CHAMI, S/O. AYYAN,
4. GURUVAYOORAPPAN, S/O. MANI,
5. KANDAMUTHAN, S/O. KARUPPANDI,

                        Vs



1. THE ELEVANCHERY GRAMA PANCHAYAT,
                       ...       Respondent

2. THE PRESIDENT,

3. SUMITRA, W/O. KRISHNANKUTTY,

4. PERUMAL, S/O. KRISHNAN,

5. MANIKANTAN, S/O. DORASWAMY,

6. VELAYUDHAN, S/O. RAMAN,

7. YOUSUF, S/O. ABDUL REHMAN,

8. SARASU, W/O. KANDAMUTHAN,

9. THE OMBUDSMAN FOR LOCAL SELF GOVERNMENT

10. CHINNACHAMI, S/O. PONNAN,

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :21/02/2007

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

                  ..........................................................

                             W.P.(C) No.5853 OF 2007

                  ...........................................................

                   DATED THIS THE 21ST FEBRUARY, 2007


                                   J U D G M E N T

Petitioners 1 and 2 are elected Members of Elevanchery Grama

Panchayat in Palakkad District and their complaint is that there has

been corruption in the matter of preparing the list of beneficiaries

under various schemes under the 2006-07.

I do not propose to examine the merits of the grounds raised.

The 9th respondent in the Writ Petition is the Ombudsman for Local Self

Government Institutions and I relegate the petitioners to their

remedies before the 9th respondent. The learned counsel for the

petitioners Mr.K.Sajan Varghese submits that he has been specifically

instructed by petitioners 1 and 2 who are Members of the Panchayat to

say that the benefits have not been released to anybody and much

less to respondents 3 to 8. In view of the above submission of the

learned counsel, there will be a direction that in pursuance to Ext.P6,

respondents 1 and 2 will not release payments to anybody for a period

of three weeks from today.

The Writ Petition is disposed of as above.

(PIUS C. KURIAKOSE, JUDGE)

WP(C)N0.5853 of 2007

-2-

tgl