High Court Kerala High Court

Sreedharan vs The District Collector on 18 December, 2008

Kerala High Court
Sreedharan vs The District Collector on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37514 of 2008(S)


1. SREEDHARAN, AGED 40,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE TAHSILDAR, MUKUNDAPURAM TALUK

3. THE VILLAGE OFFICER,

4. THE MATTATHUR GRAMA PANCHAYATH,

5. DAYALU, S/O.KRISHNANKUTTY,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :18/12/2008

 O R D E R

J.B. Koshy, Ag.C.J. & Thomas P.Joseph, J.

————————————–
W.P.(C) No.37514 of 2008 S

—————————————
Dated this the 18th day of December, 2008

Judgment

Koshy,J.

It is the contention of the petitioner that fifth respondent

is encroaching a portion of the public road called Chembuchira

Nadipara Colony road. If there is any obstruction, petitioner may

approach the Sub Divisional Magistrate according to law. Without

prejudice to that right, this writ petition is disposed of.

J.B. Koshy
Acting Chief Justice

Thomas P. Joseph
Judge

vaa

M.A.C.A.No./2007 2

J.B. KOSHY,Ag.C.J.

AND
THOMAS P.JOSEPH,J.

————————————-
W.P.(C) No.37514/2008-S

————————————-

Judgment

Date:18th December,2008