High Court Kerala High Court

R.Ramakrishnan vs State Of Kerala on 24 March, 2010

Kerala High Court
R.Ramakrishnan vs State Of Kerala on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 292 of 2010(D)


1. R.RAMAKRISHNAN,M/S.NARMADA,K.K.ROAD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY CHIEF
                       ...       Respondent

2. PRINCIPAL SECRETARY, LOCAL SELF

3. SENIOR TOWN PLANNER(VIGILANCE),

4. BABU JOHN, SKY JWELLERY,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/03/2010

 O R D E R
                       ANTONY DOMINIC, J
                      -------------------
              R.P. 292/2010 in W.P.(C).7231/2010
                     --------------------
             Dated this the 24th day of March, 2010

                              ORDER

The writ petition filed by the 4th respondent was disposed

of by judgment dated 9.3.2010, after hearing the review

petitioner also, directing the 2nd respondent herein to pass

orders on the representations made by both parties, pursuant to

which they were also heard on 17.2.2010.

2. Subsequently this Review Petition is filed by the 4th

respondent in the writ petition, contending mainly that under the

cover of the representation and the judgment, what is sought

to be achieved by the writ petitioner was to get the building

permit issued by the Secretary of the Kottayam Municipality

invalidated by the Government for which the Government does

not have any power.

3. A reading of the judgment shows that this Court has only

directed the Secretary to decide on the representation made. It

was also clarified that this Court did not express anything on the

merits of the contentions raised. Therefore if at all the review

R.P.292/10
2

petitioner has a case that the issue canvassed by the writ

petitioner before the Government was something beyond the

jurisdiction of the Government, it is always open to the review

petitioner to canvass that issue and it is also open to the

Government to decide on the issue in accordance with law. This

freedom of the Government is not in any manner affected by the

direction in this judgment

4. Insofar as the specific apprehension of the review

petitioner that by the representation what is sought to be

achieved by the writ petitioner was to get the proceedings of the

Secretary which are appealable before the Tribunal for Local Self

Government Institutions, invalidated by the Government, it is

clarified that by the judgment under review, this Court does not

confer jurisdiction on the Government to decide or pass orders

on any issue on which it otherwise does not have jurisdiction.

Clarifying the matter as above, Review Petition is

disposed of.

ANTONY DOMINIC,
Judge
mrcs