IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36754 of 2007(A)
1. K.S.SREEKUMAR, AGED 41,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. K.SANTHOSHKUMAR, MANIKYAVILAKATHU VEEDU,
3. THE SECRETARY,
4. P.VIJAYAKUMARAN NAIR,
5. THE PRESIDENT,
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent :SRI.R.T.PRADEEP
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :17/12/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 36754 of 2007
----------------------------------
Dated this the 17th day of December , 2007
JUDGMENT
Advocate Sri.R.T.Pradeep enters appearance for the 2nd
respondent.
2. I do not propose to go into the merits of the mater. But
Ext.P1 order, by which Ext.P8 has been stayed, has been passed
without hearing the writ petitioner, who was the beneficiary of Ext.P8.
On that ground alone, Ext.P1 is set aside and the first respondent –
Ombudsman is directed to pass fresh orders in R.P.24/2007 at the
earliest and at any rate within one month of a copy of this judgment
being produced before him.
3. Considering the above direction, there will be a further
direction that, as regards the works in question, status quo obtaining
as on today will be maintained for a period of six weeks from today.
The writ petition is disposed of as above.
PIUS C. KURIAKOSE,
JUDGE.
dpk