High Court Kerala High Court

K.C.Vijayan vs The Secretary on 7 March, 2007

Kerala High Court
K.C.Vijayan vs The Secretary on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7819 of 2007(E)


1. K.C.VIJAYAN, S/O.CHELLAN,
                      ...  Petitioner
2. V.RAMAKRISHNAN, S/O.VASU, POOLAKKAD
3. CHELLAKUTTY K., S/O.KASIM ROWTHER,

                        Vs



1. THE SECRETARY, MELARKODE GRAMA
                       ...       Respondent

2. SETHU, S/O.LATE ARU, CHERIAKOZHI PADAM,

3. HASEEN, W/O.BASHEER, PALLIKADU,

4. KUTTAN, S/O.PAZHANANDI,

5. UDUMAN, S/O.KOYA ROWTHER,

6. CHANDRAN N., THEKKUMPURAM,

7. RAMACHANDRAN, S/O.KOMPAYI,

8. SATHISH KUMAR, S/O.SWAMINATHAN,

9. RAJAMMA, W/O.CHENTHAMARA, ANTHAZHI,

10. NABEESA, W/O.KHADER,

11. THE OMBUDSMAN, FOR THE LOCAL SELF

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/03/2007

 O R D E R
                              PIUS C. KURIAKOSE, J.

                   ..........................................................

                             W.P.(C) No.7819 OF 2007

                  ...........................................................

                      DATED THIS THE 7TH MARCH, 2007


                                    J U D G M E N T

The grievance of the petitioners who are elected members of

Melarkode Grama Panchayat representing Wards Nos.6, 7 and 12 is

that on account of the mala fide intention of the Panchayat of

benefiting members belonging to the ruling party, eligible members

belonging to the opposition party are either left out or are placed lower

in the serial number so that there is no possibility whatsoever of

members belonging to that party getting the benefit. Ext.P1 complaint

has already been submitted to the Ombudsman for Local Self

Government Institutions. The immediate grievance of the petitioners

is that even as Ext.P1 is under consideration by the Ombudsman, the

1st respondent-Secretary of the Panchayat is taking hasty steps to

disburse the funds to respondents 2 to 10 as per the list which is

presently prepared by the Panchayat.

I do not propose to go into the merits of the matter. It is for the

petitioners to file necessary applications before the Ombudsman before

whom Ext.P1 is pending and get orders. I dispose of the Writ Petition

directing the petitioners to file necessary interlocutory applications

WP(C)N0.7819 OF 2007

-2-

before the Ombudsman. However, there will be a direction to the 1st

respondent not to disburse any benefit to respondents 2 to 10 on the

basis of the list of beneficiaries which is impugned in Ext.P1 for a

period of two weeks from today.

(PIUS C. KURIAKOSE, JUDGE)

tgl

WP(C)N0.7819 OF 2007

-3-