IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37605 of 2009(U)
1. JACOB VARGHESE,
... Petitioner
Vs
1. THE KOTTAYAM MUNICIPALITY,
... Respondent
2. THE SECRETARY, KOTTAYAM MUNICIPALITY,
3. THE STATE OF KERALA,
For Petitioner :SRI.R.RAJESH KORMATH
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.37605 of 2009-U
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 23rd day of December, 2009.
JUDGMENT
The petitioner is aggrieved by Exts.P6 and P7
notices issued by the Municipality on ground
referable to certain reports of the Vigilance and
Anti-Corruption Bureau. The petitioner has to
show cause in answer to those notices. He has
also been directed to stop construction. He says
that the construction has been completed. Under
such circumstances, without going into the
allegations made against the petitioner in
Exts.P6 and P7, it is ordered that if he shows
cause to Exts.P6 and P7, that will be considered
and orders issued in accordance with law after
hearing the petitioner. Let this be done within
an outer limit of five weeks from the date of
receipt of a copy of this judgment and the
petitioner’s objection whichever is later. Until
WPC37605/09 -: 2 :-
then, no distress action will be initiated
against the petitioner. The petitioner’s
objection on the question of jurisdiction will
also be considered. The writ petition ordered
accordingly.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/2412