High Court Kerala High Court

Padmakumari vs Aluva Municipality on 10 April, 2007

Kerala High Court
Padmakumari vs Aluva Municipality on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11514 of 2007(U)


1. PADMAKUMARI, W/O.LATE G.RADHAKRISHNAN
                      ...  Petitioner

                        Vs



1. ALUVA MUNICIPALITY , REP. BY ITS
                       ...       Respondent

                For Petitioner  :SRI.GEORGE SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :10/04/2007

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

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

                            W.P.(C) No. 11514 OF 2007

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

                       Dated this the 10th day of April, 2007


                                       JUDGMENT

Sri.V.M. Kurian, Standing Counsel takes notice on behalf of the

Municipality.

2. Heard Sri.George Sebastian, counsel for the petitioner and

Mr.Kurian. Ext.P4 is pending before the Secretary of the Municipality.

In fact the Secretary of the Municipality gave assurance before the

Ombudsman for Local Self Government Institutions and that was why

Ext.P2 complaint was closed. Under these circumstances, the Writ

Petition will stand disposed of issuing the following directions:

Ext.P4 will be taken up by the Secretary who will consider the

same in the light of various grounds raised in the Writ Petition and also

Ext.P3 order decision will be taken at the earliest and at any rate within

six weeks of receiving a copy of this judgment. Till such time as a

decision is taken by the Secretary on Ext.P4, the Municipality will not

take up any work on the road in front of the petitioner’s residence.






                                                PIUS C. KURIAKOSE, JUDGE

btt


WPC    2