High Court Kerala High Court

Melakath Kunjahammed vs The State Of Kerala Rpresented By … on 18 February, 2010

Kerala High Court
Melakath Kunjahammed vs The State Of Kerala Rpresented By … on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5292 of 2010(J)


1. MELAKATH KUNJAHAMMED, S/O.MOHAMMED,
                      ...  Petitioner
2. KANNANARI SAITHALAVI,S/O.MOHAMMEDKUTTY,

                        Vs



1. THE STATE OF KERALA RPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR KOZHIKODE,

3. THE TAHASHILDAR, KOZHIKODE TALUK,

4. VILLAGE OFFIER, KARUVANTHURUTHY VILLAGE,

5. FEROKE GRAMA PANCHAYAT, REPRESENTED BY

6. DISTRICT REGISTRAR, KOZHIKODE.

7. SOOPYTHODIPADANNAYIL HASSAN KOYA,

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.5292 OF 2010 (J)
              --------------------------------------------------
           Dated this the 18th day of February, 2010

                           J U D G M E N T

Petitioner alleges that the 7th respondent has encroached into

the Purambokku of Kakkangayi Padanna Thodu. According to the

petitioner the said Thodu is vested in the 5th respondent Panchayat.

It is alleged that despite having brought to the notice of the 5th

respondent Panchayat of the encroachment made by the 7th

respondent, no action has been taken.

If as stated by the petitioner, any complaint has been received,

it is directed that the 5th respondent shall take action with notice to

the 7th respondent, as expeditiously as possible and at any rate

within 4 weeks from the date of production of a copy of this

judgment along with copy of this writ petition before the Panchayat

for compliance. It is clarified that this court has not expressed

anything on the merits of the case.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :