High Court Kerala High Court

T.K.Jayan vs Chalakudy Municipality on 9 January, 2009

Kerala High Court
T.K.Jayan vs Chalakudy Municipality on 9 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 975 of 2009(N)


1. T.K.JAYAN, S/O.KUMARAN AGED 45
                      ...  Petitioner

                        Vs



1. CHALAKUDY MUNICIPALITY, REPRESENTED BY
                       ...       Respondent

2. SECRETARY, CHALAKKUDY MUNICIPALITY,

3. SRI.RAJESH,CHETTAKKA, CHALAKUDY.

4. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT

5. THE OMBUDSMAN FOR LOCAK SELF GOVERNMENT

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/01/2009

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W. P (C) No. 975 of 2009
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 9th January, 2009.

                            J U D G M E N T

Against Ext. P5 notice directing the petitioner to demolish a

temporary shed within three days, the petitioner filed Ext. P7 appeal

before the Tribunal for Local Self Government Institutions along with

Ext. P8 stay petition. Petitioner’s grievance is that in Ext. P5 notice,

the petitioner had been directed to demolish the building within three

days and the Tribunal is not considering Ext. P8 stay petition. In the

meanwhile, if the stay petition is not considered, the appeal itself

would become infructuous, is the contention raised by the petitioner.

2. I have heard the learned standing counsel for respondents 1

and 2 also.

In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 4th respondent-Tribunal to consider and

pass orders on Ext. P8 as expeditiously as possible. Till orders are

passed on the I.A, further proceedings pursuant to Ext. P5 notice

shall be kept in abeyance. It would be open to the Tribunal to

consider and pass orders in the appeal itself, if the Tribunal is so

inclined.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.