High Court Kerala High Court

Nadhira Bhanu vs State Of Kerala on 9 January, 2007

Kerala High Court
Nadhira Bhanu vs State Of Kerala on 9 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34432 of 2006(Y)


1. NADHIRA BHANU, W/O. SHAMSUDHEEN,
                      ...  Petitioner
2. SHAMSUDHEEN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THIRUVALLA MUNICIPALITY,

3. C.M. VARGHESE, S/O.THOMAS MAMMEN,

                For Petitioner  :SRI.M.M.ALIAS

                For Respondent  :SRI.S.SUBHASH CHAND

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :09/01/2007

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

                        ----------------------------------

                      W.P.(C)NO. 34432  of    2006

                        ----------------------------------

                 Dated this 9th day of  January, 2007


                                      JUDGMENT

Heard Sri.Alias.M.M., the learned counsel for the

petitioner, Sri.S.Subhash Chand the learned standing counsel

for the 2nd respondent, Sri.Mathew G.Vadakkal, the learned

Government Pleader for the first respondent and

Sri.V.V.Nandagopal Nambiar, the learned counsel for the 3rd

respondent.

2. Sri.S.Subhash Chand, the learned counsel for the

Municipality submits that on 20.12.2006, the Municipal

Secretary has passed an order on the basis of a hearing which

was conducted earlier and relying on his impressions gathered

on the site inspection which was conducted on 3.1.2006. A

copy of the order dated 20.12.2006 is handed over to me by the

counsel and also to the learned counsel for the petitioner . As

rightly submitted by Sri.Subhash Chand, the order dated

20.12.2006 is an order appealable to the Tribunal for Local

WPC No.34432/2006 2

Self Government Institutions. Hence I relegate the petitioner to

remedy by way of appeal and dispose of this writ petition

without deciding the grounds raised. However, there will be a

direction to the Municipality not to interfere with the order

dated 20.12.2006 for a period of one month from today. The

Municipality will ensure that a copy of the order dated

20.12.2006 is communicated to the petitioner within two weeks

from today.

PIUS C.KURIAKOSE

Judge

dpk