High Court Kerala High Court

Jacob Varghese vs The Kottayam Municipality on 23 December, 2009

Kerala High Court
Jacob Varghese vs The Kottayam Municipality on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37605 of 2009(U)


1. JACOB VARGHESE,
                      ...  Petitioner

                        Vs



1. THE KOTTAYAM MUNICIPALITY,
                       ...       Respondent

2. THE SECRETARY, KOTTAYAM MUNICIPALITY,

3. THE STATE OF KERALA,

                For Petitioner  :SRI.R.RAJESH KORMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/12/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

          W.P.(C).No.37605 of 2009-U

= = = = = = = = = = = = = = = = = = = = = = = =

   Dated this the 23rd day of December, 2009.

                   JUDGMENT

The petitioner is aggrieved by Exts.P6 and P7

notices issued by the Municipality on ground

referable to certain reports of the Vigilance and

Anti-Corruption Bureau. The petitioner has to

show cause in answer to those notices. He has

also been directed to stop construction. He says

that the construction has been completed. Under

such circumstances, without going into the

allegations made against the petitioner in

Exts.P6 and P7, it is ordered that if he shows

cause to Exts.P6 and P7, that will be considered

and orders issued in accordance with law after

hearing the petitioner. Let this be done within

an outer limit of five weeks from the date of

receipt of a copy of this judgment and the

petitioner’s objection whichever is later. Until

WPC37605/09 -: 2 :-

then, no distress action will be initiated

against the petitioner. The petitioner’s

objection on the question of jurisdiction will

also be considered. The writ petition ordered

accordingly.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/2412