IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26798 of 2007(M)
1. SEENA LATHEEF @ SUMAYYA LATHEEF,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ESTATE OFFICER(DEPUTY CHIEF ENGINEER
3. THE EXECUTIVE ENGINEER,
4. THE DISTRICT COLLECTOR
For Petitioner :SRI.SIVAN MADATHIL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/09/2007
O R D E R
ANTONY DOMINIC,J
================
W.P.(C).No.26798 of 2007
===========================
Dated this the 7th day of September, 2007
JUDGMENT
Ext.P5 is an order passed by the Estate Officer under the
Kerala Public Building(Eviction of Unauthorized Occupants) Act
1968. Aggrieved by the said order, invoking the Appellate power
of the 4th respondent under Section 10 of the said Act, petitioner
has filed Ext.P6 appeal. Along with Ext.P6 appeal, petitioner has
also sought stay of implementation of Ext.P5 order of the Estate
Officer. It is submitted that during the pendency of the appeal
and stay petition, petitioner is sought to be evicted from the
premises.
2. Having heard the learned counsel appearing for
respondents 1 to 3 also and taking into account the pendency of
the statutory appeal and the stay petition before the 4th
respondent, I dispose of the writ petition directing the 4th
respondent to consider and pass orders on the stay petition filed
by the petitioner as expeditiously as possible, at any rate, within
a period of one month from the date of receipt of copy of this
judgment.
W.P.(C).No.26798 of 2007
2
Before orders are passed as above, petitioner shall be given
an opportunity of hearing in the matter. Until orders are passed
as above, further proceedings pursuant to Ext.P5 shall be kept in
abeyance.
ANTONY DOMINIC,JUDGE
dvs