High Court Kerala High Court

Kusumam Sadhanandan vs The State Of Kerala on 5 July, 2007

Kerala High Court
Kusumam Sadhanandan vs The State Of Kerala on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11816 of 2004(F)


1. KUSUMAM SADHANANDAN, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT COLLECTOR, ERNAKULAM DISTRICT,

3. MULANTHURUTHY GRAMA PANCHAYAT,

4. HINDUSTAN PETROLEUM COMPANY LTD.,

5. CHINNAMMA, AGED 65 YEARS,

                For Petitioner  :SRI.P.K.BALAKRISHNAN NAIR

                For Respondent  :SRI.C.T.JOSEPH

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/07/2007

 O R D E R
                               KURIAN JOSEPH, J.

                   ---------------------------------------

                       W.P. (C). NO. 11816 OF 2004

                     ---------------------------------------

                    Dated this the 5th day of July, 2007.


                                 J U D G M E N T

This writ petition is filed with the following prayer:

i) to issue a Writ of prohibition, direction or order of

the like nature restraining the respondents from

conducting any business in Petroleum in partly reclaimed

wet land in survey No. 85/6 in Block No. B/23 of

Mulanthuruthy Village.

2. In the counter affidavit filed by the 3rd and 5th

respondent it is submitted that there is no violation of the

provisions of Land Utilisation Order, since the property is garden

land for several years.

Learned Government Pleader upon instructions submits that

the Tahsildar has already conducted an enquiry in the matter and

found that there is no merit in the allegations raised by the

petitioner. In the above circumstances, this writ petition is

dismissed.

KURIAN JOSEPH, JUDGE.

smp