High Court Kerala High Court

H.S. Musthathick vs The Secretary on 8 September, 2009

Kerala High Court
H.S. Musthathick vs The Secretary on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24525 of 2009(I)


1. H.S. MUSTHATHICK,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, CORPORATION OF
                       ...       Respondent

                For Petitioner  :SMT.SUMATHY DANDAPANI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :08/09/2009

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                        W.P.(C) No. 24525 of 2009
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                Dated this the 8th day of September, 2009

                               JUDGMENT

Notice to respondents is dispensed with.

2. The petitioner seeks a direction for consideration and disposal of

Ext.P5 and also to quash Exts.P3 and P4. At the stage of admission, it was

noted on 26-8-2009 that the petitioner could challenge Ext.P4 in

appeal/revision before the Tribunal for Local Self Government Institutions

and time had not run out for that by then.

3. As of now, the petitioner has filed appeal/revision against Ext.P4

before the Tribunal for Local Self Government Institutions.

4. It appears that the private respondent carried a dispute between

the parties to the Tribunal for Local Self Government Institutions and

obtained Ext.P2 without the petitioner being on the array. Accordingly, the

learned counsel appearing for the petitioner points out that the petitioner

cannot be tied down to the findings, if any, in Ext.P2, while the Tribunal for

Local Self Government Institutions considers the appeal/revision against

W.P.(C) No. 24525/09 2

Ext.P4. This is a matter that could be considered in accordance with law by

the Tribunal for Local Self Government Institutions.

5. Taking into consideration the institution of the appeal/revision

before the Tribunal for Local Self Government Institutions, this writ petition

is ordered directing, without entering on merits, that the Tribunal will

consider all the contentions of the parties, including the petitioner’s plea that

Ext.P2 is not binding on him.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

mn.