High Court Kerala High Court

Sali Paul vs The Secretary on 29 August, 2008

Kerala High Court
Sali Paul vs The Secretary on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35508 of 2004(B)


1. SALI PAUL, S/O.PAUL,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. HYDROSE, S/O.ABDUL RAHMAN,

3. K.E.ABDUL SALIM, S/O.IBRAHIM,

4. ZAKKIR HUSSAIN, S/O.MOHAMMED KAKKADATH,

5. SHABANA ZAKKIR HUSSAIN, W/O.

                For Petitioner  :SRI.ABRAHAM JOHN

                For Respondent  :SRI.K.R.VINOD

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/08/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                 W.P.(C) No.35508 of 2004
              ----------------------------------------------
                  Dated 29th August, 2008.

                          J U D G M E N T

The prayer is for a direction to the first respondent to

take steps to demolish the alleged unauthosed construction made

by respondents 2 to 5. In case no action has been taken in the

matter, petitioner may produce a copy of this judgment along with

a copy of the writ petition before the first respondent, in which

case, appropriate action in accordance with law in the matter will

be taken by the first respondent expeditiously.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.35508 of 2004

———————————————-

J U D G M E N T

Dated 29th August, 2008.