IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1789 of 2011(W)
1. JOSE PAUL T.,S/O.LATE T.K.PAVOO,
... Petitioner
2. VARGHESE PAUL T., S/O.LATE T.K.PAVOO,
3. FRANCIS PAUL T., S/O.LATE T.K.PAVOO,
Vs
1. DISTRICT COLLECTOR, THRISSUR - 680001.
... Respondent
2. CHOONDAL GRAMA PANCHAYAT,REP.BY ITS
3. ASSISTANT EXECUTIVE ENGINEER,
4. ASSISTANT ENGINEER, COST FORD
5. STATE OF KERALA, REPRESENTED BY CHIEF
For Petitioner :SRI.PAUL JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/01/2011
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.1789 OF 2011(W)
--------------------------------------------------
Dated this the 20th day of January, 2011
J U D G M E N T
According to the petitioners, 3 ares of property which
originally belonged to them was acquired for the purpose of
widening the National Highway between Trissur and Kuttipuram.
It is stated that the land was not utilized for National Highway and
now the respondents are proposing to utilize the said land for the
purpose of construction of a taxi stand. It is stated that if the
proposal materializes it will result in obstruction of access to the
Highway. It is with this grievance the writ petition is filed.
2. As at present it is seen that the petitioners have already
moved the first respondent complaining of the above proposal by
filing Exts.P2 and P3 representations and it is essential for the first
respondent to deal with the grievance.
3. Therefore I direct that if Exts.P2 and P3 representations
stated to have been made before the first respondent have been
received and are pending, the first respondent will deal with the
same with notice to the affected parties.
Petitioners shall produce a copy of the judgment along with
a copy of this writ petition before the first respondent who shall
consider the representations and pass orders thereon.
VI (ANTONY DOMINIC, JUDGE)
WPC.No. 1789/2011
:2 :