IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33107 of 2007(N)
1. R.S.VIVEK, S.N.SADANAM,
... Petitioner
Vs
1. CORPORATION OF TRIVANDRUM,
... Respondent
2. R.SANTHOSH LAL, SANTHOSH BHAVAN,
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent :SRI.ANIL K.NAIR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/11/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.33107 OF 2007
----------------------------------------
Dated this the 18th day of November, 2008
JUDGMENT
The petitioner challenges Ext.P7 notice of the 1st respondent
Corporation, whereby the petitioner has been directed to appear
before the Secretary of the Corporation for a hearing on
26.10.2007. The petitioner’s grievance in this writ petition is
that Ext.P6 order of the Tribunal is not being considered in the
matter.
I do not think that I should interfere with Ext.P6 order. It
would be open to the petitioner to raise all his contentions before
the Secretary at the time of hearing. As such, as on today there
is no adverse order against the petitioner except Ext.P7notice,
which only calls the petitioner for a hearing. It would be open to
the petitioner to produce and rely on Ext.P6 order in the hearing
pursuant to Ext.P7 notice. Since the date fixed by Ext.P7 is
already over, it would be open to the 1st respondent to fix
another date for hearing and intimate the petitioner accordingly.
With the above observation, the writ petition is disposed of.
S. SIRI JAGAN, JUDGE
Acd