IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5455 of 2010(F)
1. K.A.ASHRAF,AGED 54 YEARS,
... Petitioner
Vs
1. THE CORPORATION OF COCHIN,REPRESENTED BY
... Respondent
For Petitioner :SRI.A.BALAGOPALAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/02/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 5455 OF 2010 (F)
=====================
Dated this the 19th day of February, 2010
J U D G M E N T
Petitioner is a resident of Vakkat Road. It is stated that at
the point where the said road joins the main road, there was
traffic congestion and that to avoid the situation, petitioner
surrendered a portion of his property for the construction of a
bellmouth. It is stated that although the purpose was for ensuring
smooth traffic, the area surrendered by the petitioner has been
made use of by some miscreants in the area, who have erected a
statue, as a result of which, the whole purpose of surrender is
defeated.
2. Petitioner submits that aggrieved by this unauthorised
conduct, he and others have filed representations before the
respondent for taking necessary action including for the removal
of the statue. It is complained that there has not been any action
on the representation so filed. It is with this grievance the writ
petition is filed.
3. If the facts are as stated by the petitioner, this
certainly is a matter which requires the attention of the
WPC 5455/10
:2 :
respondent. In view of the complaint of the petitioner that there
has not been any action on this representation, it is directed that
on the production of a copy of this judgment, the respondent shall
take necessary action on Ext.P1 remedying the grievance of the
petitioner.
4. Petitioner may produce a copy of this judgment along
with a copy of this writ petition before the respondent for
compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp