IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23043 of 2009(A)
1. VIJAYAKUMARI, SARASWATHY BHAWAN,
... Petitioner
Vs
1. STATE OF KERALA-REPRESENTED BY THE
... Respondent
2. THE TAHSILDAR, THIRUVANANTHAPURAM.
3. THE VILLAGE OFFICER, KALLIYOOR,
4. KRISHNA PANICKER, SANTHI NIVAS,
For Petitioner :SRI.SOJAN MICHEAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/08/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.23043 of 2009
--------------------------
Dated this the 13th August,2009
J U D G M E N T
Alleging that certain trees situated in the property of
the 4th respondent posed a danger to the house of the
petitioner, she moved the Sub Divisional Magistrate, the
2nd respondent under Sec.133 of the Cr.P.C. Ext.P1 order
was passed by the Sub Divisional Magistrate on 23.6.2009
requiring the 4th respondent to trim the branches of the
mango tree and tie the two coconut trees with double iron
ropes. Petitioner’s complaint is that order has not been
implemented so far. Petitioner may move the 2nd
respondent along with a copy of this judgment requiring
further steps pursuant to Ext.P1 and if it is so done,
further orders shall be passed on the petitioner’s request
by the 2nd respondent after notice to the 4th respondent
also, within a period of one month from the date of
production of a copy of this judgment
Writ petition is disposed of as above .
(V.GIRI,JUDGE)
ma
2
3