High Court Kerala High Court

D.S.Sreekumaran vs The Ombudsman For Local Self … on 21 June, 2010

Kerala High Court
D.S.Sreekumaran vs The Ombudsman For Local Self … on 21 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17674 of 2010(H)


1. D.S.SREEKUMARAN,
                      ...  Petitioner

                        Vs



1. THE OMBUDSMAN FOR LOCAL SELF GOVERNMENT,
                       ...       Respondent

2. THE SECRETARY,

3. R.SUKUMARAN NAIR,

                For Petitioner  :SMT.T.S.MAYA (THIYADIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :21/06/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.17674 OF 2010
              ---------------------------------------
             Dated this the 21st day of June, 2010.


                        J U D G M E N T

The petitioner herein is aggrieved by the proceedings

initiated by the Ombudsman for Local Self Government

Institutions. The main prayer in the writ petition is to quash

Exhibit P8 proceedings pending before the 1st respondent. The

further prayer is for a direction to the 2nd respondent to consider

Exhibit P12 and to give an opportunity to the petitioner to

regularize the construction of the shed, in accordance with law.

2. The petitioner herein is an Advocate by profession with

37 years of standing in Tax Laws, based at Trivandrum and

Cochin. He has been running his offices in rented buildings at

Trivandrum and Cochin. As per rent deed dated 10.06.2001, the

petitioner took a premises consisting of ground floor and one

room on the first floor above the car porch belonging to one

late Smt.Padmini Nair for a monthly rent of Rs.6,000/- for his

office.

W.P.(C) No.17674/2010 2

3. It is the case of the petitioner that the rent deed

contains a provision for allotting vacant land for the construction

of a shed at his cost. This was intended to house his library and

reading room and also for the convenience of his clients. The

landlord is no more. It appears that the 3rd respondent is now

the Power of Attorney Holder of the legal heirs of the landlord.

4. The 3rd respondent filed a civil suit as O.S.No.752/2009

before the Sub Court, Thiruvananthapuram wherein the petitioner

is the defendant. The said suit is for mandatory injunction

directing the petitioner herein to pull down and demolish the

shed. It is submitted that the matter is now pending before the

said court. In the meanwhile, the 3rd respondent approached the

Ombudsman for Local Self Government Institutions as per

Exhibit P8 complaint. It is the case of the petitioner that since

the civil suit is pending, the complaint Exhibit P8 ought not to

have been entertained by the Ombudsman.

5. The main grievance raised by the petitioner is that by

Exhibit P13, the Ombudsman has directed to file a report by the

Regional Joint Director and also has directed the Secretary to file

W.P.(C) No.17674/2010 3

a report regarding the hearing which was conducted on

13.05.2010. Learned counsel for the Corporation submitted that

a notice was issued to the petitioner as per Exhibit P11 and a

hearing was held on 13.05.2010 for both parties. At the request

of both parties, the hearing was adjourned to 16.06.2010.

6. Learned counsel for the petitioner submitted that the

petitioner came to know about the proceedings issued by the

Corporation only when a report was filed before the Ombudsman

as per Exhibit P10 wherein mention is about a notice dated

03.07.2009 issued by the Corporation to the petitioner which,

according to the learned counsel for the petitioner, has not been

actually served on the petitioner.

7. Obviously, the Corporation has initiated some

proceedings against the petitioner. It is upto the petitioner to

defend the action before the Corporation. Exhibit P13 is an order

whereby the Ombudsman has noted the proceedings before the

Secretary of the Corporation. Thereby, the rights of parties have

not been determined by the order passed by the Ombudsman.

In that view of the matter, at this stage, no interference is

W.P.(C) No.17674/2010 4

called for in the writ petition. The petitioner can seek whatever

information from the Corporation with regard to the notices so far

issued and the like and if such requests are made by the

petitioner, the 2nd respondent will furnish copies of any of the

notices which, according to the petitioner, were not served

earlier.

With the above observation, this writ petition is dismissed.

T.R. RAMACHANDRAN NAIR
JUDGE

smp