High Court Kerala High Court

D.Ambika vs The Secretary on 8 March, 2007

Kerala High Court
D.Ambika vs The Secretary on 8 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 22359 of 2002(J)


1. D.AMBIKA, REENAVILASOM,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, THOLIKODU
                       ...       Respondent

2. THE PRESIDENT,  DO.  DO.

3. VASANTHAKUMARI, NIGITH BHAVAN,

4. SUDHAKARAN, PALUVALLI VEEDU,

5. THE SECRETARY,

6. THE STATE OF KERALA,

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  :SRI.G.P.SHINOD

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :08/03/2007

 O R D E R
                     C.N.RAMACHANDRAN NAIR, J

                        ---------------------------------------------

                             O.P.No.22359  of 2002

                         ---------------------------------------------

                    Dated this the 8th day of March, 2007






                                    JUDGMENT

Petitioner is challenging Ext.P6 order by which the

ombudsman dismissed the complaint against the first respondent

Panchayath funding construction of a toilet for the third

respondent. Counsel for the Panchayath submitted that the third

respondent lives below the poverty line and therefore the

Panchayath funded for construction of a toilet in her house. In

the circumstances, I do not find any justification to interfere with

Ext. P6 order dismissing the complaint, by the Ombudsman.

There is no justification for the Ombudsman awarding cost

particularly, when bias is alleged against the Panchayath.

Accordingly, the cost awarded by the Ombudsman is cancelled.

The O.P. is disposed as above.

C.N.RAMACHANDRAN NAIR,

JUDGE

csl