IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31495 of 2006(Y)
1. MOHANDAS, KAILAS NAGAR,
... Petitioner
Vs
1. THE CORPORATION OF THIRUVANANTHAPURAM,
... Respondent
2. G.NAGAPPAN NAIR, SECRETARY,
3. THE OMBUDSMAN FOR LOCAL SELF
For Petitioner :SRI.R.GOPAN
For Respondent :SRI.RAM MOHAN.G.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :14/02/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C) No.31495 OF 2006
...........................................................
DATED THIS THE 14TH FEBRUARY, 2007
J U D G M E N T
Mr.R.Gopan, counsel for the petitioner made a very fervent
appeal for quashing Ext.P3 order under which the Ombudsman for
Local Self-Government Institutions has directed the Corporation of
Thiruvananthapuram to take action against the petitioner. Mr.Gopan
would place before me the certificate dated 5.12.2006 issued by the
Corporation which is to the effect that the controversial wall
constructed by the petitioner has not been surrendered to the
Corporation.
2. Whatever that be, it is fairly clear that before Ext.P3 order
was passed by the Ombudsman, the Corporation had taken action by
issuing a provisional order to the petitioner in respect of the wall in
question. To the show-cause notice which was issued by the
Corporation, the petitioner has submitted reply, and hearing notice is
already issued by the Corporation to all parties. The Corporation will
conduct a hearing on the basis of the notice already issued and take a
correct decision. It is needless to mention that the Corporation will
take due note of its own certificate dated 5.12.2006 issued to the
petitioner before taking a decision, apart from taking note of all other
WP(C)N0.31495 of 2006
-2-
relevant materials. Decision will be taken by the Corporation at their
earliest and at any rate within one month of hearing the matter. Once
decision is taken, copies of the order will be communicated to all the
parties including the petitioner.
The Writ Petition is disposed of as above.
(PIUS C. KURIAKOSE, JUDGE)
tgl
WP(C)N0.31495 of 2006
-3-