IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11514 of 2007(U)
1. PADMAKUMARI, W/O.LATE G.RADHAKRISHNAN
... Petitioner
Vs
1. ALUVA MUNICIPALITY , REP. BY ITS
... Respondent
For Petitioner :SRI.GEORGE SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :10/04/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 11514 OF 2007
-----------------------------------
Dated this the 10th day of April, 2007
JUDGMENT
Sri.V.M. Kurian, Standing Counsel takes notice on behalf of the
Municipality.
2. Heard Sri.George Sebastian, counsel for the petitioner and
Mr.Kurian. Ext.P4 is pending before the Secretary of the Municipality.
In fact the Secretary of the Municipality gave assurance before the
Ombudsman for Local Self Government Institutions and that was why
Ext.P2 complaint was closed. Under these circumstances, the Writ
Petition will stand disposed of issuing the following directions:
Ext.P4 will be taken up by the Secretary who will consider the
same in the light of various grounds raised in the Writ Petition and also
Ext.P3 order decision will be taken at the earliest and at any rate within
six weeks of receiving a copy of this judgment. Till such time as a
decision is taken by the Secretary on Ext.P4, the Municipality will not
take up any work on the road in front of the petitioner’s residence.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2