High Court Kerala High Court

Tharammal Rukhiya vs Mananthavady Grama Panchayath on 25 March, 2008

Kerala High Court
Tharammal Rukhiya vs Mananthavady Grama Panchayath on 25 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9948 of 2008(H)


1. THARAMMAL RUKHIYA,W/O.USMAN,CHOLAYIL
                      ...  Petitioner

                        Vs



1. MANANTHAVADY GRAMA PANCHAYATH,
                       ...       Respondent

2. THE SECRETARY,MANATHAVADY GRAMA

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :25/03/2008

 O R D E R
                        PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.9948 of 2008
               - - - - - - - - - - - - - - - - - - - - - - - - -
                         Dated: 25th March, 2008

                                JUDGMENT

The petitioner was the licencee of Erumatheruvu Fish Market

belong to the 1st respondent-Panchayat. During the previous years,

he has submitted Ext.P1 representation before the Panachayat

offering 25% above the previous year’s rate, if the right to conduct

the market is given to him this year. His grievance is that in spite of

the above, the Panchayat has issued Ext.P2 notification to auction

the rights to conduct the fish market through public auction.

2. Adv.Mr.P.C.Sasidharan, S.C. takes notice on behalf of the

Panchayat and seeks time to get instructions. Mr.V.Rajendran,

counsel for the petitioner submits that the auction is slated for

tomorrow and granting time will render the Writ Petition infructuous.

According to Rajendran, nobody else has so far given any offer

higher than the offer given by the petitioner under Ext.P1. Having

regard to the averments in the Writ Petition and the submissions

addressed at the Bar, I am of the view that the Writ Petition can be

disposed of with the following directions:

The Panchayat will on 27.3.2008 put off the auction of the fish

market in Erumatheruvu as item No.6 with notice to anybody else

W.P.C.No.9948/08 – 2 –

who is appearing before the auctioneer pursuant to Ext.P2 to

3.4.2008. The auctioneer will receives written offers from those

present at the venue of the auction including the writ petitioner

regarding item No.6 fish market. In the meanwhile, the Panchayat

will take Ext.P1, consider the same in the light of other offers

received at the auction on 27.3.2008 and take a correct decision on

Ext.P1. Decision as directed above shall be taken only after hearing

the petitioner and anybody else who has submitted higher offers

than the offer either in Ext.P1 or the revised offer which the petitioner

makes. Till decision is taken by the Panchayat pursuant to the above

directions, the petitioner will be permitted to conduct the fish market.

The Writ Petition is disposed of as above.

srd                                  PIUS C.KURIAKOSE, JUDGE