High Court Kerala High Court

Vincent A.A. @ Wilson vs The Secretary Local … on 4 January, 2007

Kerala High Court
Vincent A.A. @ Wilson vs The Secretary Local … on 4 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30638 of 2006(V)


1. VINCENT A.A. @ WILSON,
                      ...  Petitioner

                        Vs



1. THE SECRETARY LOCAL ADMINISTRATION
                       ...       Respondent

2. IRINJALAKUDA MUNICIPALITY REP. BY THE

3. THE CHAIRMAN,

                For Petitioner  :SRI.T.N.MANOJ

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/01/2007

 O R D E R
                              PIUS C. KURIAKOSE, J.

                                -------------------------------

                            W.P.(C) No. 30638 OF 2006

                              -----------------------------------

                     Dated this the 4th   day of January, 2007


                                       JUDGMENT

In view of the contentious issues which have cropped up, I do not

think that it will be proper that this Court would invoke jurisdiction under

Article 226. The petitioner is relegated to the Tribunal for Local Self

Government Institutions. If the petitioner approaches the Tribunal

seeking redressal of his grievance within three weeks of his receiving

copy of this judgment, the Tribunal will topmost priority to the

appeal/revision to be filed by the petitioner and dispose of the same at

its earliest and at any rate within four months of the petitioner filing the

appeal or revision as the case may be. The interim order presently

passed will stand lifted. But it is made clear that confirmation of one

room in the auction to be conducted pursuant to Ext.P6 will be subject to

the outcome of the prospective proceedings before the Tribunal.

Mr.Manoj requests that the petitioner may be permitted to do business in

two rooms. It is open to the petitioner to seek appropriate interim orders

from the Tribunal.

The Writ Petition is disposed of as above.






                                                PIUS C. KURIAKOSE, JUDGE

btt


WPC    2