High Court Kerala High Court

A.John vs The Irinjalakuda Municipality on 26 August, 2009

Kerala High Court
A.John vs The Irinjalakuda Municipality on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24483 of 2009(E)


1. A.JOHN, PROPRIETOR, ANSONS GROUP,
                      ...  Petitioner

                        Vs



1. THE IRINJALAKUDA MUNICIPALITY,
                       ...       Respondent

2. THE IRINJALAKUDA MUNCIPAL COUNCIL,

3. THE OMBUDSMAN FOR THE LOCAL SELF

                For Petitioner  :SRI.P.KURUVILLA JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :26/08/2009

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

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

            W.P.(C).No.24483 of 2009-E

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

      Dated this the 26th day of August, 2009.

                     JUDGMENT

1.The petitioner seeks a declaration that he is

entitled to his professional fee and service tax

thereon from the first respondent Municipality

for the architectural works executed by him. He

seeks such declaration on the strength of Clause

1 of the agreement between the parties and relies

on Ext.P4 Government Order. He seeks a further

relief to quash Exts.P8 and P8A decisions of the

Municipality and Ext.P11 order where the learned

Ombudsman for Local Self Government Institutions

refused to interfere with, at the instance of the

petitioner, taking the view that the matter is

one for determination before a civil court. He

also seeks a direction to the Municipality and

its officers to pay an amount of Rs.8.5 lakhs as

balance professional fee with service tax

WP(C)24483/09 -: 2 :-

thereon.

2.The aforesaid facts, by themselves, would show

that Exts.P8 and P8A having been issued by the

Municipality refuting the claim of the

petitioner, the matter can be resolved only on

adjudication by the competent court, namely, the

civil court. That view expressed by the learned

Ombudsman for Local Self Government Institutions

in Ext.P11 also does not, therefore, warrant

interference.

The writ petition fails and hence the same is

dismissed leaving open the right of the

petitioner to seek reliefs from the civil court.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/070909