IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20736 of 2010(N)
1. UDAYAMMA.P.V, W/O.K.K.CHANDRAN,
... Petitioner
2. K.K.CHANDRAN,
Vs
1. ASSISTANT ENGINEER, PWD (ROADS),
... Respondent
2. EXECUTIVE ENGINEER,PWD (ROADS),
3. STATE OF KERALA REPRESENTED BY SECRETARY
4. RAMACHANDRAN NAIR, 'KAVITHA' HOUSE,
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :05/07/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.20736 of 2010
==================
Dated this the 5th day of July, 2010
J U D G M E N T
The petitioners complain that on account of construction of a
culvert across the Changanassery bypass road by respondents 1 to 3,
properties of the petitioners have been flooded. They submitted
Exts.P1 and P2 petitions in this regard before respondents 1 and 2 to
take appropriate steps to prevent flooding of water from the PWD
culvert through their property. The petitioners now seek a direction to
the 1st respondent to consider and pass orders on Ext.P1 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and pass
orders on Ext.P1, as expeditiously as possible, at any rate, within one
month from the date of receipt of a certified copy of this judgment,
after affording an opportunity of being heard to the petitioners as well
as the 4th respondent.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2