IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4103 of 2005(L)
1. SMT.RAMANI KRISHNANKUTTY,
... Petitioner
2. UNNI.P.C., XV WARD MEMBER,
3. M.K.RASHEED, XII WARD MEMBER,
4. K.P.ALI, XIV WARD MEMBER,
5. P.M.ABDUL KAREEM, IV WARD MEMBER,
6. C.P.HYDROSE, III WARD MEMBER,
7. PREMA RAMAKRISHNAN, X WARD MEMBER,
8. SEENATH UMMER, VI WARD MEMBER,
9. SHERLY DEVASSY, II WARD MEMBER,
10. K.A.MOHAMMED,
11. NOORJAHAN YOUSUF,
12. VIJAYAKUMAR, VII WARD MEMBER,
13. M.M.VINAYAKAN, XIII WARD MEMBER,
14. T.A.BASHEER, IX WARD MEMBER,
Vs
1. THE OMBUDSMAN FOR LOCAL SELF
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.S.RAMESH BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.4103 of 2005
----------------------------------------------
Dated 18th July, 2008.
J U D G M E N T
The challenge is on Ext.P1 order passed by the first
respondent. Petitioners are members of the Grama Panchayat. As
per the said order, the petitioners have been made personally
liable for the alleged loss caused to the Panchayat due to the
appointment of a Government Engineer to prepare estimate for
development works. One of the main grievance of the petitioners
is that the order is passed without notice to them. The petitioners
being the affected parties, they ought to have been given an
opportunity for hearing. Therefore, without prejudice to the
liberty to the first respondent to pass fresh orders, if required,
with notice to the petitioners, the impugned order is quashed.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.4103 of 2005
———————————————-
J U D G M E N T
Dated 18th July, 2008.