High Court Kerala High Court

K.J.Abraham vs Attappady Block Panchayat on 24 November, 2008

Kerala High Court
K.J.Abraham vs Attappady Block Panchayat on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34605 of 2008(S)


1. K.J.ABRAHAM, S/O.JOSEPH, AGED 75,
                      ...  Petitioner
2. ROY JOSE, S/O JOSEPH, AGED 43,

                        Vs



1. ATTAPPADY BLOCK PANCHAYAT, AGALI.P.O,
                       ...       Respondent

2. ATTAPPADY BLOCK PANCHAYAT COMMITTEE,

3. THE ASSISTANT ENGINEER,I.T.D.P, AGALI,

4. STATE OF KERALA, REPRESENTED BY ITS

5. GEOGY GEORGE, GOVERNMENT CONTRACTOR,

                For Petitioner  :SRI.K.C.PETER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :24/11/2008

 O R D E R
               H.L.DATTU, C.J. & A.K.BASHEER, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P(C).No.34605 OF 2008-S
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 24th day of November, 2008

                                  JUDGMENT

H.L.DATTU, C.J.

A public spirited citizen is before us, inter alia seeking the

following reliefs. They are:

“(i) Call for the records leading to the award of
contract for the construction of Thottappady-
Chinnapparambu-Kallamala Road by respondents 1
and 2;

(ii) Issue the writ of mandamus or such other
writ, order or direction, directing respondents 1 and 2
to take immediate steps to complete the work of
Thottappady-Chinnapparambu-Kallamala Road, within
a time frame to be stipulated by this Hon’ble Court;

(iii) Issue the writ of mandamus or such other
writ, order or direction directing the respondents to
take necessary action to complete the work, if
necessary, by terminating the contract awarded to the
5th respondent and engaging some other contractor;

(iv) Issue the writ of mandamus or such other writ,
order or direction, directing the 1st respondent to
consider and pass orders on Ext.P6 representation
pending before them expeditiously; and

(v) To issue such other writ, order or direction
which this Hon’ble Court deems fit, just and proper.”

2

W.P(C).NO.34605/08

(2) In the writ petition, it is also stated that the petitioners and the

other local residents have already filed Ext.P6 representation bringing to

the knowledge of the block panchayat the inaction in completing the

construction of Thottappady-Chinnapparambu-Kallamala road.

(3) In our opinion, that representation ought to have been

considered by the block panchayat in accordance with law as early as

possible. Since, that has not been done, we have no alternative, but to

issue an appropriate direction.

(4) We dispose of the writ petition directing the Attappady block

panchayat to consider Ext.P6 representation filed by the petitioners in

accordance with law as early as possible.

(5) The petitioners shall produce certified copy of the orders passed

by us before the block panchayat for appropriate action.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

cl

3
W.P(C).NO.34605/08