IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7742 of 2010(P)
1. AIKKARANAD GRAMA PANCHAYATH,
... Petitioner
Vs
1. OMBUDSMAN FOR LOCAL SELF GOVERNMENT
... Respondent
2. STATE OF KERALA REPRESENTED BY
3. K.P.KURIAKOSE,
For Petitioner :SRI.M.PAUL VARGHESE
For Respondent :SRI.SAJEEV KUMAR K.GOPAL
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :10/06/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.7742/2010-P
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 10th day of June, 2010
J U D G M E N T
The writ petition was dismissed as withdrawn on
08/06/2010. The matter was reposted on the request made by
the learned counsel appearing for the third respondent.
Therefore, after hearing the parties, the Judgment is
recalled.
2. The learned counsel for the petitioner submitted
that Ext.P8 order passed by the learned Ombudsman was
stayed by this Court as per interim order dated 10/03/2010
and, during the pendency of the interim order, the
maintenance work in respect of Pangode-Vennikkulam Harijan
Colony road has already been completed. This was reported
to the learned Ombudsman and a complaint pending before the
said authority has already been closed leaving open the
remedy of the third respondent to agitate the matter in
accordance with law. It is therefore submitted that since
the entire work is over and as the impugned order has
worked out, the petitioner is withdrawing the writ
petition.
3. The learned counsel for the third respondent
submitted that the withdrawal of the writ petition may not
W.P.(C). No.7742/2010
-:2:-
stand in the way of the third respondent moving appropriate
authorities. It is clarified that the dismissal of the
writ petition will be without prejudice to the right of the
third respondent to agitate any matter as permissible under
law. Therefore, the writ petition is dismissed as
withdrawn. No costs.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE