IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15654 of 2009(B)
1. VINODINI AMMA, AGED 68 YEARS
... Petitioner
Vs
1. CHERTHALA MUNICIPALITY
... Respondent
2. SIDHARTHAN
For Petitioner :SRI.B.PRAMOD
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/06/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 15654 OF 2009
............................................
DATED THIS THE 29th DAY OF JUNE, 2009
JUDGMENT
According to the petitioner, the proceedings before the
learned Ombudsman for Local Self Government institutions as
initiated by the second respondent is essentially victimization in
as much as parties stand concluded by the earlier proceedings
before the Ombudsman itself. It is not for this court to assume
that a high repository of power would not hear the petitioner. It
is not proper to interfere with such proceedings in a pre-emtive
or an anticipatory mode, particularly when, if the petitioner is
aggrieved by any order that the Ombudsman issues, affecting the
petitioner’s right, she would be entitled to seek redressal against
that. Hence, leaving open all questions, this writ petition is
dismissed without prejudice.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/29/6