IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11526 of 2009(I)
1. P.A.JOSEPH, PALLICKAL HOUSE,
... Petitioner
Vs
1. THE SECRETARY, KOOVAPPADY GRAMA
... Respondent
2. MANOJ, NJARAMPILLY HOUSE,
For Petitioner :SRI.V.M.KURIAN
For Respondent :SRI.K.A.JALEEL
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/07/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.11526 OF 2009
-------------------------------------------
Dated this the 23rd day of July, 2009
JUDGMENT
The petitioner seeks relief against the decisions of the
Secretary and committee of a Grama Panchayat on the ground
that the Tribunal for Local Self Government Institutions has
refused to take Ext.P6 appeal on file. In view of the stand taken
by the petitioner, the learned Government Pleader had been
required to obtain instructions from the Secretary of the
Tribunal as to whether the appeal of the petitioner has been
returned or whether any order has been issued on its
maintainability. Learned Government Pleader states today that
the appeal is kept marked as defective and is listed for return on
the ground that columns 4 and 5 of that appeal memorandum
has not been appropriately filled. The petitioner states that
Ext.P6 is the true copy of that appeal. If that were so, columns 4
and 5 have been filled. If the learned Tribunal doubts the
maintainability of the appeal filed by the petitioner, it is for the
Tribunal to hear the petitioner on the question of maintainability
WPC.11526/09
Page numbers
and issue an order after adjudicating on the question of
maintainability, at least prima facie. The question of return can
be only when the Tribunal assumes jurisdiction but states that
the matter, as presented, is defective. Return of an appeal
memorandum for curing defects or for re-presentation before
another authority is not the same as holding that it is not
maintainable. Having regard to the entries at columns 4 and 5, I
deem it appropriate for the Tribunal to hear the petitioner and
his counsel on the issue of maintainability of the appeal so filed.
Such decision to follow at the earliest, say within three weeks,
since the petitioner appears to be desirous of obtaining interim
orders from the Tribunal. All issues on merits, including
maintainability, are left open. The writ petition is ordered
accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.24/7.