IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2269 of 2010(G)
1. KANNAN,
... Petitioner
2. PREMJI,
Vs
1. NATIONAL HIGHWAY AUTHORITY OF INDIA,
... Respondent
2. NATTIKA GRAMA PANCHAYATH,
3. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.K.I.SAGEER
For Respondent :SRI.S.SHANAVAS KHAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 2269 OF 2010 (G)
=====================
Dated this the 9th day of September, 2010
J U D G M E N T
Petitioners are businessmen who are carrying on their
business at Nattika in Trichur District. Their complaint is that
persons/institutions are putting up large hoardings and flex
boards on the side of the National Highway virtually blocking their
shop buildings from the public view. It is stated that even if the
same is removed, that will be replaced immediately thereafter, as
a result of which, the hoardings are always installed at the site. It
is in these circumstances, the writ petition is filed seeking
direction to the respondents to remove the hoardings and flex
boards put up at the sides of the National Highway coming within
the jurisdiction of the 2nd respondent Panchayat.
2. Learned Government Pleader who has obtained
instructions from the 3rd respondent, submits that on the filing of
the writ petition, hoardings and flex boards have all been
removed. However, counsel for the petitioners submit that the
hoardings/flex boards have been duly replaced and are continuing
even now. The factual position as canvassed by the leaned
WPC No. 2269/10
:2 :
counsel for the petitioners is not disputed by the 2nd respondent
also.
3. Admittedly, the property in question is that of the 1st
respondent. If any unauthorised hoardings or flex boards are
installed, necessarily it is for the 1st respondent to take
appropriate action in the matter. It is also directed that
respondents 2 and 3 will also render necessary assistance to the
1st respondent to carry out the aforesaid direction.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp