High Court Kerala High Court

Smt.Ramani Krishnankutty vs The Ombudsman For Local Self on 18 July, 2008

Kerala High Court
Smt.Ramani Krishnankutty vs The Ombudsman For Local Self on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4103 of 2005(L)


1. SMT.RAMANI KRISHNANKUTTY,
                      ...  Petitioner
2. UNNI.P.C., XV WARD MEMBER,
3. M.K.RASHEED, XII WARD MEMBER,
4. K.P.ALI, XIV WARD MEMBER,
5. P.M.ABDUL KAREEM, IV WARD MEMBER,
6. C.P.HYDROSE, III WARD MEMBER,
7. PREMA RAMAKRISHNAN, X WARD MEMBER,
8. SEENATH UMMER, VI WARD MEMBER,
9. SHERLY DEVASSY, II WARD MEMBER,
10. K.A.MOHAMMED,
11. NOORJAHAN YOUSUF,
12. VIJAYAKUMAR, VII WARD MEMBER,
13. M.M.VINAYAKAN, XIII WARD MEMBER,
14. T.A.BASHEER, IX WARD MEMBER,

                        Vs



1. THE OMBUDSMAN FOR LOCAL SELF
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/07/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.4103 of 2005
               ----------------------------------------------
                      Dated 18th July, 2008.

                           J U D G M E N T

The challenge is on Ext.P1 order passed by the first

respondent. Petitioners are members of the Grama Panchayat. As

per the said order, the petitioners have been made personally

liable for the alleged loss caused to the Panchayat due to the

appointment of a Government Engineer to prepare estimate for

development works. One of the main grievance of the petitioners

is that the order is passed without notice to them. The petitioners

being the affected parties, they ought to have been given an

opportunity for hearing. Therefore, without prejudice to the

liberty to the first respondent to pass fresh orders, if required,

with notice to the petitioners, the impugned order is quashed.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.4103 of 2005

———————————————-

J U D G M E N T

Dated 18th July, 2008.