High Court Kerala High Court

Vijayan vs S. Asok Kumar on 19 June, 2008

Kerala High Court
Vijayan vs S. Asok Kumar on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6328 of 2008(C)


1. VIJAYAN, S/O. PONNUPILLAI,
                      ...  Petitioner

                        Vs



1. S. ASOK KUMAR, S/O. SADANANDAN,
                       ...       Respondent

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  :SRI.MURALI PURUSHOTHAMAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/06/2008

 O R D E R
                           ANTONY DOMINIC, J.

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

                      W.P.(C) NO. 6328 OF 2008 C

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

                 Dated this the 19th day of June, 2008

                              J U D G M E N T

The challenge in this writ petition is against Ext.P6. Ext.P6 is an

order passed by the Tribunal for Local Self Government Institutions in

Appeal No.512/07 filed by the respondents herein. By this order, the

Tribunal set the Varkala Municipality ex-parte. Taking note of the fact that

despite repeated orders, petitioner herein has not produced the files,

Tribunal held that if the non production is willful, he is unfit to continue in

the post and ordered that the Director of Urban Affairs be addressed for

production of the file and to initiate action against the petitioner. Counsel

for the petitioner submits that the original file was produced before the

Tribunal itself in connection with OP 132/07. It is stated that though the

files were misplaced, it has now been recovered from the Tribunal itself

and that the same has been incorporated in the proceedings in Appeal

No.512/07. Since the factual position is as above, the purpose of the

petitioner to have the file on record is seen accomplished.

2. As regards the observation of the Tribunal are concerned,

counsel for the respondent points out that when he attempted to have

WPC 6328/08

: 2 :

proceedings initiated against certain unauthorised construction in his

neighbourhood, the petitioner was remaining inactive. According to him,

thereupon he had filed a writ petition before this court and even the High

Court order was not complied with. It is stated that finally when he was

led to a situation where he had no other option and even at that stage,

instead of taking action against the unauthorized construction complained

of, the petitioner initiated proceedings against the respondents herein.

That notice was challenged before this court and it is stated that the notice

was initially stayed by this court, but later the writ petition was disposed of

and he was relegated to pursue the statutory remedy of appeal. It is

contended that it was on that basis appeal No.512/07 was filed. Counsel

submits that non production of the file was deliberate and the petitioner

was always unwilling to comply with the Tribunal’s order. Counsel also

refers to Exts. P7 and P8 and justifiably contends that the facts stated

there are also incorrect and that these documents were created for

producing before this court.

3. From the facts as noticed and as pointed by the counsel for

the respondents, this court also cannot approve the conduct of the

petitioner and his conduct needs to be deprecated. But however, having

WPC 6328/08

: 3 :

regard to the fact that the files are now in place, I am inclined to take the

view that from the action against the petitioner need not be continued.

Therefore, it is ordered that the direction in Ext.P6 order of the Tribunal

that action should be initiated against the petitioner will stand deleted.

With the above direction, writ petition is disposed of.

ANTONY DOMINIC, JUDGE
Rp