IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10240 of 2010(D)
1. P.P.DINESAN, TC 24/1644,
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT
... Respondent
2. THE SECRETARY TO GOVERNMENT
3. DIRECTOR GENERAL OF POLICE,
4. THE PRINCIPAL, POLICE TRAINING COLLEGE,
5. THE MANAGING DIRECTOR
6. THIRUVANANTHAPURAM CORPORATION
For Petitioner :SRI.N.D.PREMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/03/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.10240 of 2010 (D)
---------------------------------
Dated, this the 25th day of March, 2010
J U D G M E N T
Heard learned counsel for the petitioner, and the learned
senior counsel appearing for the 6th respondent.
2. The petitioner is a resident of Thiruvananthapuram city.
His house is situated just behind the eastern compound wall of the
Police Training College, where he resides with his family. According
to the petitioner, a few years back, the 4th respondent and the PWD
authorities constructed a raw of temporary toilets in view of an
athletic meet that was held at that time. It is stated that these
temporary toilets still remain there. According to the petitioner,
the toilets were not used by anyone for long, and now, the
respondents are intending to use the same. It is stated that if it
happens, it will be a nuisance to the residents of the area, and the
area will be in an unhygienic condition. In view of this, complaints
have been filed, and one such complaints is Ext.P1, made before the
6th respondent on 10/03/2010. It is alleged that the 6th respondent
has not considered the said complaint.
WP(C) No.10240/2010
-2-
3. The learned senior counsel appearing for the 6th
respondent points out that the complaint ought to have been made
before the Health Officer of the Corporation. Be that as it may,
having regard to the fact that complaint has been filed before the
Secretary, of the Corporation, and if the Health Officer is the
appropriate authority to deal with the complaint, it is for the
Secretary to make over this complaint to the Health Officer
concerned.
4. Therefore, I dispose of this writ petition directing that
the Secretary, to whom Ext.P1 complaint has been submitted, shall
make over the said complaint to the Health Officer concerned, and
thereupon the Health Officer concerned, shall examine the
complaint of the petitioner and take action remedying his
grievances.
The petitioner shall produce a copy of this judgment along
with a copy of this writ petition before the Secretary of the
Corporation for compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg