High Court Kerala High Court

Paul Joseph vs The Ombudsman For Local Self … on 15 October, 2008

Kerala High Court
Paul Joseph vs The Ombudsman For Local Self … on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3659 of 2007(I)


1. PAUL JOSEPH, KARINHOLIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE OMBUDSMAN FOR LOCAL SELF GOVERNMENT
                       ...       Respondent

2. THE KARIMANNOOR GRAMA PANCHAYAT,

3. SRI.NAZAR, THAIPARAMBIL HOUSE,

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :SRI.SHAJI THOMAS PORKKATTIL

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/10/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.3659 OF 2007
              ----------------------------------------
               Dated this the 15th day of October, 2008

                            JUDGMENT

The petitioner’s grievance in this writ petition is that by

Ext.P1, the Ombudsman for Local Self Government Institutions

recorded the undertaking made by the Secretary of the

Panchayat to demolish the allegedly unauthorised construction

made by the petitioner as per the decision of the panchayat on

4.4.2005, without hearing the petitioner and without making the

petitioner a party at the instance of the 3rd respondent.

2. I am not inclined to go into the controversy now, in so

far as I am inclined to direct the Panchayat to take a decision in

the matter after hearing the petitioner in accordance with the

provisions of the Kerala Panchayat Raj Act.

Accordingly, I dispose of this writ petition with a direction to

the 2nd respondent – Panchayat to take a final decision in the

matter after affording an opportunity of being heard to the

petitioner as well as the 3rd respondent expeditiously. Till final

decision is communicated to the petitioner against which the

W.P.(c)No.3659/07 2

petitioner can seek appellate remedies as provided under the

Kerala Panchayat Raj Act, the undertaking given by the

Secretary before the Ombudsman as recorded in Ext.P1 shall

not be implemented. However, if the decision of the

Panchayat is against the petitioner, the Panchayat can take

further proceedings, subject of course to the orders that the

petitioner may obtain in appellate proceedings.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.3659/07 3