High Court Kerala High Court

Seetha Mohanan vs Secretary To Government on 28 January, 2011

Kerala High Court
Seetha Mohanan vs Secretary To Government on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2012 of 2011(B)


1. SEETHA MOHANAN, AGED 61 YEARS,
                      ...  Petitioner
2. PRAKASH PAI, AGED 36 YEARS,

                        Vs



1. SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. DISTRICT COLLECTOR, ERNAKULAM.

3. INSPECTOR GENERAL OF POLICE,

4. THE EXECUTIVE ENGINEER (ROADS),

5. THE SUB INSPECTOR OF POLICE,

6. TAHSILDAR, TALUK OFFICE, KANAYANNOOR.

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/01/2011

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                   W.P.(C) NO.2012 OF 2011(B)
               --------------------------------------------------
            Dated this the 28th day of January, 2011

                            J U D G M E N T

Petitioners claim to be in occupation of 2 cents of land in Sy.

No.178/1 of Ernakulam Village. According to the petitioners, their

father acquired title over the said property and after his death, his

legal representatives continue in occupation of the land. It is

stated that the 5th respondent is attempting to evict them from

the property and that lead the petitioner to approach this court by

filing this writ petition.

2. Apart from the claim raised as above, petitioners have

not produced any document of title in respect of the property for

this court to form even a prima facie opinion on that claim.

Be that as it may, if as contended by the petitioners, they

are in occupation, they are liable to be evicted only in accordance

with law.

Clarifying the above position, the writ petition is disposed

of .

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :