IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22155 of 2006(K)
1. MATHEW LESSLEY, AGED 53 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. CHELLANAM GRAMA PANCHAYATH
3. K.X.JOHN, AGED 57 YEARS,
For Petitioner :SRI.K.J.ALPHONS KANNANTHANAM
For Respondent :SRI.DINESH R.SHENOY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 22155 of 2006
-----------------------------------------
Dated this the 24th day of September, 2008
JUDGMENT
The writ petition is filed with the following prayer:-
(i) Issue a writ in the nature of mandamus or any
other appropriate writ, order or direction commanding the
2nd respondent to take appropriate action against the illegal
encroachment committed by the 3rd respondent.
It is seen that Ext.P4 representation is pending before the second
respondent. Therefore, there will be a direction to the second
respondent to take appropriate action in accordance with law on
Ext.P4 with notice to the petitioner and respondents 3 to 5 within
a period of four months from the date of receipt of a copy of this
judgment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.22155 of 2006
———————————–
JUDGMENT
24th September, 2008