High Court Kerala High Court

George Joseph vs Vathykkudy Grama Panchayath on 11 March, 2008

Kerala High Court
George Joseph vs Vathykkudy Grama Panchayath on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 582 of 2008()


1. GEORGE JOSEPH, THURUTHIKIZHAKKEL HOUSE
                      ...  Petitioner

                        Vs



1. VATHYKKUDY GRAMA PANCHAYATH
                       ...       Respondent

                For Petitioner  :SRI.TOM JOSE (PADINJAREKARA)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :11/03/2008

 O R D E R
                         H.L.DATTU, C.J. & K.M.JOSEPH, J.
                             ------------------------------------------
                                    W.A.No.582 of 2008
                             ------------------------------------------
                       Dated, this the      11th day of March, 2008

                                     JUDGMENT

H.L.Dattu, C.J.

Being aggrieved by Exts.P6 and P7 orders passed by the Vathykkudy

Grama Panchayat, Idukki District (‘Grama Panchayat’ for short), the petitioner

was before this Court in W.P.(C) No.1388 of 2008.

2. The learned Single Judge accepted the version of the petitioner, but

however, declined to grant the relief sought for in the writ petition. That is how

the petitioner is before us in this writ appeal.

3. Learned counsel appearing for the appellant would submit that the

respondent Grama Panchayat without blacklisting the appellant after issuing

an appropriate show cause notice, could not have rejected the tender forms

submitted by the appellant. Therefore, submits that the action of the

respondent Grama Panchayat in passing Exts.P6 and P7 orders is not only

arbitrary but also violative of Articles 14 and 21 of the Constitution.

4. Learned counsel appearing for the Grama Panchayat would inform

us that the appellant had defaulted on two or three previous occasions and

therefore, the respondent is justified in rejecting the tender forms submitted by

the appellant.

5. The only issue that crops up for our consideration and decision in

this writ appeal is whether the respondent was justified in issuing Exts.P6 and

P7 orders, in so far as it relates to the appellant.

6. Obviously, our answer is no. If for any reason, the respondent

Grama Panchayat wanted to blacklist the appellant, they should have issued

W.A.No.582 of 2008
2

appropriate show cause notice to the appellant and after hearing him should

have passed an appropriate order. It is only thereafter that they could have

issued Exts.P6 and P7 orders. Since that has not been done, in our opinion,

Exts.P6 and P7, in so far as it relates to the appellant, require to be set aside

and a direction requires to be issued to the respondent Grama Panchayat to

consider the tender forms submitted by the appellant in accordance with law

and in accordance with the terms and conditions imposed in the tender forms

itself. Liberty is also reserved to the Grama Panchayat to initiate appropriate

proceedings, if they so desire, to blacklist the appellant in accordance with law.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE
vns