High Court Kerala High Court

P.Krishnaraj vs The State Of Kerala on 18 January, 2008

Kerala High Court
P.Krishnaraj vs The State Of Kerala on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 24451 of 2002(J)


1. P.KRISHNARAJ,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER,

3. THE TAHSILDAR (L.A) GENERAL II,

4. M.VELLINKIRI, S/O. MARAPPA KOUNDER,

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/01/2008

 O R D E R
                         KURIAN JOSEPH, J.
           ----------------------------------------------
             Original Petition No.24451 of 2002
           ----------------------------------------------
                  Dated 18th January, 2008.

                           J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“Issue a writ in the nature of mandamus directing respondents 1
and 2 to shift its check post at the Eruthempathy Grama
Panchayat by half a kilometer to ease out the existing traffic
congestion.

In view of the intervening developments, in case the Grama

Panchayat is still interested in pursuing the matter, it may move

the first respondent, in which case, the matter will be duly

considered by the first respondent.

The writ petition is disposed of as above.

C.M.P.No.41451/02 : Dismissed.

KURIAN JOSEPH, JUDGE.

tgs

OP NO. 2

KURIAN JOSEPH, J

———————————————-

Original Petition No.24451 of 2002

———————————————-

J U D G M E N T

Dated 18th January, 2008.