High Court Kerala High Court

T.Sasidharan vs The Secretary on 29 October, 2008

Kerala High Court
T.Sasidharan vs The Secretary on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1970 of 2008()


1. T.SASIDHARAN, PARAMBATHPARAMBIL VEEDU,
                      ...  Petitioner
2. T. JAYARAJAN, JASNA, 1/3361 B,

                        Vs



1. THE SECRETARY, KOZHIKODE CORPORATION,
                       ...       Respondent

2. THE HEALTH OFFICER,

3. OMBUDSMAN FOR LOCAL SELF GOVERNMENT

4. THE REGIONAL JOINT DIRECTOR OF URBAN

                For Petitioner  :SRI.PHILIP ANTONY CHACKO

                For Respondent  :SRI.K.D.BABU,SC,KOZHIKODE CORPORATION

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :29/10/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
                        -------------------------------------------
                             W.A.No.1970 of 2008
                         ------------------------------------------
                  Dated, this the 29th day of October, 2008

                                JUDGMENT

H.L.Dattu, C.J.

This writ appeal is directed against the orders passed by the

learned Single Judge in W.P.(C) No.29266 of 2007 dated 11th June, 2008.

(2) The appellants in this writ appeal are respondents 1 and

2 in W.P.(C) No.29266 of 2007 filed by the Corporation of Kozhikode

(‘the Corporation’ for short).

(3) In W.P.(C) No.29266 of 2007, the Corporation had

called in question the orders passed by the Ombudsman for Local Self

Government Institutions, Thiruvananthapuram (Exts.P14 and P26) on the

ground that the said orders are contrary to the orders and directions issued

by this Court while disposing of W.P.(C) No.17508 of 2005.

(4) The learned Single Judge after carefully perusing the

orders passed in W.P.(C) No.17508 of 2005 has come to a positive

conclusion that the orders passed by the Ombudsman are contrary to the

orders and directions issued by this Court in W.P.(C) No.17508 of 2005.

Therefore, in our opinion, the learned Judge has rightly allowed the writ

petition filed by the Corporation and has set aside Exts.P14 and P26

orders passed by the Ombudsman for Local Self Government Institutions.

(5) We have also perused the orders passed by this Court in

W.A.No.1970 of 2008
2

W.P.(C) No.17508 of 2005 and also the orders passed by the Ombudsman

for Local Self Government Institutions.

(6) A perusal of the aforesaid orders would clearly indicate

that the orders passed by the Ombudsman are totally contrary to the orders

and directions issued by this Court in W.P.(C) No.17508 of 2005. In our

opinion, the Ombudsman ought not to have passed those orders which are

contrary to the orders and directions issued by this Court.

(7) In that view of the matter, the learned Single Judge was

fully justified in allowing the writ petition filed by the Corporation and

setting aside Exts.P14 and P26 orders passed by the Ombudsman for Local

Self Government Institutions.

(8) Therefore, we do not see any error in the orders passed

by the learned Single Judge which would call for our interference in

appeal. Accordingly, the writ appeal requires to be rejected and it is

rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns