IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34375 of 2010(V)
1. P.ASHOKUMAR, AUTHORISED DEALER,
... Petitioner
Vs
1. NATIONAL HIGHWAY AUTHORITY OF INDIA
... Respondent
2. EXECUTIVE ENGINEER, NATIONAL HIGHWAY,
3. NATTIKA GRAMA PANCHAYAT, REPRESENTED
4. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SMT.P.V.ASHA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 34375 of 2010 V
```````````````````````````````````````````````````````
Dated this the 15th day of November, 2010
J U D G M E N T
Petitioner’s grievance is against unauthorised and
illegal installation of the hoardings and flux boards in the
national highway in front of the shop of the petitioner.
According to him, due to the presence of the aforesaid
hoardings and other boards, the entire view of his shop
building is blocked, which adversely affects his business. It is
stated that the representations made to the authorities for
removal of the hoardings and flux boards have not evoked
any response and, therefore, this writ petition is filed.
2. Leaned counsel for the petitioner invites my
attention to Ext.P2 photograph and Ext.P3 judgment rendered
by this Court in identical circumstances and seeks similar
directions.
3. I heard the Standing Counsel appearing for
respondents 1 and 2.
W.P.(C) No.34375/10
: 2 :
4. Since the issue raised in the writ petition is similar
to the one dealt with in Ext.P3 judgment, I do not think it
necessary issue notice to the third respondent.
5. In the light of the averments in the writ petition and
in view of Ext.P3 judgment, this writ petition is disposed of,
directing that the first respondent shall take appropriate action
for removing the unauthorised hoardings and flux boards, if
necessary, with the assistance of respondents 3 and 4 as
well.
Petitioner to produce a copy of this judgment along with
a copy of this writ petition before the first respondent for
compliance.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge