Kerala High Court
East Gate Holdings vs O.K.Sethumadhavan on 13 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33355 of 2007(U)
1. EAST GATE HOLDINGS, 2ND FLOOR,
... Petitioner
2. MUSTAFA MUHAMMED, AGED 53 YEARS,
Vs
1. O.K.SETHUMADHAVAN,
... Respondent
2. THE CORPORATION OF CALICUT,
3. THE HON'BLE OMBUDSMAN FOR LOCAL
For Petitioner :SRI.K.M.FIROZ
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :13/11/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.33355 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 13th November, 2007
JUDGMENT
I do not propose to go into the merits of the matter. Seeking
review of Ext.P5 order, the petitioners have filed Ext.P6 before the
Ombudsman for Local Self Government Institutions. The Writ Petition
will stand disposed of directing the third respondent to consider and
pass orders on Ext.P6. Orders as directed above will be passed by the
learned Ombudsman at his earliest and at any rate within one month
of receiving copy of the judgment. In the meanwhile, implementation
of Ext.P5 will be kept in abeyance.
srd PIUS C.KURIAKOSE, JUDGE