High Court Kerala High Court

Aluva East Development Action … vs The Director on 21 January, 2008

Kerala High Court
Aluva East Development Action … vs The Director on 21 January, 2008
       

  

  

 
 
  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