IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24723 of 2010(M)
1. P.A.SHAUKATH ALI, AGED 43 YEARS,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. SEENATH, W/O. BASHEER, PONAKKUZHI,
3. SREENARAYANAPURAM GRAMAPANCHAYATH,
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/08/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
= = = = = = = = = = = = = = = = =
W.P.(C) No. 24723 OF 2010
= = = = = = = = = = = = = = = = =
DATED THIS, THE 12TH DAY OF AUGUST, 2010.
J U D G M E N T
Aggrieved by the delay on the part of the first respondent to initiate
proceedings under Section 133 of the Code of Criminal Procedure, this writ
petition has been filed.
2. Petitioner claims to be in possession and ownership of 8.350 cents
of property in Sy. No. 43/13 of Sreenarayanapuram Village. He purchased
the said property from the second respondent. It is pointed out that the
second respondent is causing obstruction to the pathway including the
access to the petitioner’s property. Petitioner, therefore, submitted a petition
under Section 133(d) of the Code of Criminal Procedure before the first
respondent to take action against causing nuisance to the pathway, which is
produced as Ext.P2. Petitioner has also filed a representation before the
Gramapanchayat as per Ext.P4 requesting to conduct immediate enquiry
and to stop the alleged unauthorized construction carried on by the second
respondent.
3. Heard. The learned Government Pleader, on getting instructions,
WP(C)24723/2010 2
submitted that the first respondent has called for a report from the Village
Officer concerned and on getting the report alone, further action can be
initiated. Learned counsel for the petitioner submitted that in view of the
urgency pointed out by the petitioner, the first respondent may be directed
to take a decision in the matter, without delay.
4. Hence there will be a direction to the first respondent to take on
file Ext.P2 and decide whether action is warranted under Section 133 of the
Code of Criminal Procedure. The same will be done as expeditiously as
possible, after getting report of the Village Officer.
The writ petition is accordingly, disposed of. The petitioner will
produce a copy of the writ petition along with a copy of this judgment
before the first respondent for information and compliance.
T.R. RAMACHANDRAN NAIR,
JUDGE.
KNC/-