IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33727 of 2008(M)
1. K.S.BALACHANDRAN NAIR
... Petitioner
Vs
1. GOVT. OF KERALA
... Respondent
2. CHIEF ENGINEER,
3. THIRUVANANTHAPURAM CORPORATION
4. THIRUVANANTHAPURAM DEVELOPMENT AUTHORITY
5. DISTRICT COLLECTOR,
6. SUB INSPECTOR OF POLICE,
7. SUBHASH, KUNJU VEEDU
For Petitioner :SRI.R.KRISHNA RAJ
For Respondent :SRI.K.A.JALEEL, SC., TRIDA
The Hon'ble MR. Justice V.GIRI
Dated :17/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).33727/2008
--------------------
Dated this the 17th day of November, 2008
JUDGMENT
Petitioner is aggrieved by the alleged proposal on
the part of the seventh respondent to trespass into the
road puramboke land situated on the western side of
the property belonging to the petitioner and put up a
construction therein. Petitioner is in possession of
10.5 cents of property in Re.Sy.No.6/19 of Thycaude
Village, lying on the eastern side of Oottukuzhi-
Vanross Junction Public road. Complaint filed by the
petitioner, before the District Collector inviting
attention of the Collector to the alleged attempt of
trespass is pending consideration.
Having heard learned Government Pleader also,
writ petition is disposed of directing the fifth
respondent to consider and pass orders on Ext.P1 and
take appropriate action thereon, within a period of one
month from the date of receipt of a copy of this
judgment. Copy of the writ petition along with the
W.P.(C).33727/2008
2
copy of the judgment shall be produced by the petitioner
before the fifth respondent.
V.GIRI,
Judge
mrcs