IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2089 of 2008(W)
1. ALUVA EAST DEVELOPMENT ACTION COUNCIL,
... Petitioner
2. T.P. BALAN, AGED 72,
Vs
1. THE DIRECTOR,
... Respondent
2. THE REGIONAL JOINT DIRECTOR,
3. THE ALUVA MUNICIPALITY,
For Petitioner :SRI.A.JAYASANKAR
For Respondent :SRI.V.M.KURIAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :21/01/2008
O R D E R
Pius C. Kuriakose, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 2089 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of January,2008
JUDGMENT
The 3rd respondent Municipality has filed a detailed statement
which would show that the proceedings initiated as per Ext.P1 has been
finalized. In so far as it relates to item 11 of Ext.P1 tender notification
the tender of Sri P.C. Thomas was accepted, agreement was executed
and he has commenced the work. In the above facts and circumstances,
I dispose of the writ petition without granting the relief sought for. It is
made clear that the petitioner’s remedy, if any, before the Ombudsman
directly or before the Government is not foreclosed.
With the above observation, the writ petition is disposed of.
Pius C. Kuriakose,
Judge.
mn.
2