IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11645 of 2008(J)
1. RISHIN GEORGE, AGED 32 YEARS,
... Petitioner
Vs
1. CHIEF ENGINEER,
... Respondent
2. EXEUCTIVE ENGINEER,
3. ASSISTANT EXECUTIVE ENGINEER,
4. PAMPADY GRAMA PANCHAYATH,
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :SRI.JAMES KURIAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/07/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 11645 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 29th July, 2008.
J U D G M E N T
The petitioner has some property by the side of NH 220 (Kollam-
Theni National Highway). The petitioner wants to make some
constructions in that property. Under the Kerala Highway Protection
Act, 1999, the petitioner has to obtain prior no-objection certificate
from the National Highway Authorities. Seeking such no-objection
certificate, the petitioner filed Ext. P2 application before the 2nd
respondent. The petitioner seeks a direction to the 2nd respondent to
consider and pass orders on Ext. P2 expeditiously.
2. I have heard the learned counsel for the petitioner, the
learned Government Pleader and the learned counsel for the 4th
respondent.
Having heard all parties, I dispose of this writ petition with a
direction to the 2nd respondent to consider and pass orders on Ext. P2
as expeditiously as possible, at any rate, within three weeks from the
date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/