IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13417 of 2008(V)
1. N.R.KAILASAM, S/O.LATE N.P.RAMASWAMY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SECRETARY TO THE GOVERNMENT,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/04/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO.13417 OF 2008
--------------------------------------------
Dated this the 22nd day of April, 2008
JUDGMENT
Petitioner’s grievance is against proposal of the Municipality
through resolution passed by it for acquiring petitioner’s property for
construction of a lorry stand and bus-stand. Petitioner has filed a
petition under Section 57 of the Municipalities Act before the
Government raising objection against resolution passed by the
Municipality. Obviously bus-stand and lorry-stand are for public
purpose and if more suitable land is not available, then resolution of the
Municipality has to be implemented. In any case since petitioner has
filed a complaint before the second respondent, second respondent
should take a decision within the powers conferred on him by the
statute, at the earliest and in any case within six weeks from the date of
production of a copy of this judgment by the petitioner. The
Municipality also should be heard in the matter.
W.P. is disposed of as above.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2