IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6473 of 2008(U)
1. ABRAHAM VARKEY, S/O.VARKEY AGED 59
... Petitioner
Vs
1. STATE OF KERALA ,REP. BY THE SECRETARY
... Respondent
2. THE ASST. EXECUTIVE ENGINEER
3. RAGHU, PWD CONTRACTOR, KATTAPPANA.
For Petitioner :SRI.T.V.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/03/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 6473 OF 2008 - U
= = = = = = = = = = = = = = =
Dated this the 4th day of March, 2008
J U D G M E N T
This writ petition has been filed on the apprehension that a
portion of the petitioner’s property is proposed to be encroached
into for widening Erattayar-Kattappana road. Considering the above
grievance, by order dated 26.2.2008, it was directed that the
property of the petitioner shall not be encroached upon for
widening the road. Today, the learned Govt. Pleader submits that
the respondents have no intention to take over any portion of the
petitioner’s property otherwise than in accordance with law. This
submission of the learned Govt. Pleader should redress the
grievance of the petitioner. Recording the above submission, the
writ petition is closed.
ANTONY DOMINIC
JUDGE
jan/-