High Court Kerala High Court

Sudhakara Panicker vs The Assistant Executive Engineer on 7 April, 2010

Kerala High Court
Sudhakara Panicker vs The Assistant Executive Engineer on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9625 of 2010(C)


1. SUDHAKARA PANICKER,S/O.NANU,AGED 56 YRS,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

2. RAJAN,PALLIKKAVADAKKETHIL,CHENNITHALA,

3. THANKACHAN,ALAPPAT THARAYIL,CHENNITHALA,

4. THE ADDITIONAL DISTRICT MAGISTRATE,

                For Petitioner  :SRI.SURAJ.S

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :07/04/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                        W.P.(C) No. 9625 OF 2010
               .........................................................................
                         Dated this the 7th April , 2010



                                    J U D G M E N T

The petitioner has approached this Court challenging Ext.

P3 order passed by the 4th respondent, which, according to the

petitioner, is not in conformity with the actual facts and figures.

Many a ground has been raised in the Writ Petition, in support of

the case.

2. Heard the learned Standing Counsel appearing for the

respondent Board, as well as the learned Government Pleader

appearing for the 4th respondent. The wife of the second

respondent has sought to get herself impleaded as Additional 5th

respondent by filing I.A.No.5089 of 2010 and the learned

Counsel appearing for the additional respondent has also been

heard, on allowing the same.

3. The parties before this Court conceded that the

matter could be caused to be reconsidered by the 4th respondent

W.P.(C) No. 9625 OF 2010

2

after setting aside Ext.P3 order and after giving an opportunity

of hearing to all concerned. It is also brought to the notice of

this Court that the third respondent had not appeared before

the 4th respondent nor had he filed any statement of objection

before passing Ext. P3.

4. In the said circumstance, taking note of the above

submissions, this Court finds it fit and proper to have the

matter re-considered . Accordingly, Ext. P3 is set aside and

the 4th respondent is directed to consider the matter afresh and

pass appropriate orders, in accordance with law, after giving an

opportunity of hearing to all concerned. The matter shall be

finalised as expeditiously as possible, at any rate, within one

month from the date of receipt of a copy of the judgment.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk