IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31673 of 2010(H)
1. C.D.SUNNY, CHAIRMAN,
... Petitioner
Vs
1. THE CHAIRMAN (DISTRICT COLLECTOR),
... Respondent
2. THE EXECUTIVE ENGINEER,
3. THE TAHSILDAR,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 31673 OF 2010 (H)
=====================
Dated this the 27th day of October, 2010
J U D G M E N T
The grievance of the petitioner is that even though a
building which was constructed on the puramboke on the side of
the Trichur Kanjani road has been evicted of the occupants, the
building is not demolished.
In this writ petition, what the petitioner seeks is a direction
to the respondents to demolish the aforesaid building restoring
the road to its actual width. This essentially is a matter for
respondents 2 and 3 to consider, and therefore, I dispose of this
writ petition directing that it will be open to the petitioner to make
a representation to respondents 2 and 3, in which event, it is
directed that the aforesaid respondents shall take appropriate
action on the complaint.
ANTONY DOMINIC, JUDGE
Rp