High Court Kerala High Court

P.M.Thankamani vs The Revenue Divisional Officer on 9 July, 2008

Kerala High Court
P.M.Thankamani vs The Revenue Divisional Officer on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19838 of 2008(J)


1. P.M.THANKAMANI, HOUSE NO.32/2183,A,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. SASIDHARAN.T.K, S/O.ITTAMIN,

                For Petitioner  :SRI.R.MURALEEDHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/07/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.19838 OF 2008
               ----------------------------------------
                 Dated this the 9th day of July, 2008

                            JUDGMENT

The petitioner is residing with his family in the house

bearing Door No.32/2183 of the Corporation of Kochi in Survey

No.137/15A of Edappally South Village. The petitioner’s

complaint in this writ petition is that against a threat posed to the

petitioner, by a tree standing in the property of the 2nd

respondent, the petitioner has filed Ext.P1 application before the

1st respondent for taking appropriate action to direct cutting and

removal of that tree to avoid any danger to the life and property

of the petitioner, which is not being considered by the 1st

respondent. The petitioner seeks a direction to the 1st

respondent to consider and pass orders on Ext.P1 expeditiously.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and

pass appropriate orders on Ext.P1 as expeditiously as possible, at

any rate, within a period of two weeks from the date of receipt of

W.P.(c)No.19838/08 2

a copy of this judgment, after affording an opportunity of being

heard to the petitioner as well as the 2nd respondent. The

petitioner shall forward a certified copy of this judgment along

with a copy of the writ petition to 1st respondent for

compliance.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.19838/08 3