IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 634 of 2009()
1. PUSHPAKUMARI, W/O.K. SASIDHARAN,
... Petitioner
Vs
1. THEKKUMKARA GRAMA PANCHAYATH,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.P.BHASKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :16/03/2009
O R D E R
KURIAN JOSEPH, Ag.C.J. & S.S.SATHEESACHANDRAN, J.
----------------------------------------------
W.A. No.634 of 2009
----------------------------------------------
Dated 16th March, 2009.
J U D G M E N T
Kurian Joseph, Ag.C.J.
Appellant is the petitioner in the writ petition. She is
aggrieved since her newly constructed building is not numbered
by the Panchayat. According to the Panchayat, the construction
has been made in violation of Section 220(b) of the Kerala
Panchayat Raj Act, without leaving 3 meters space between the
PWD road and the petitioner’s building. Learned counsel for the
appellant submits that the appellant is prepared to demolish the
objectionable portion of her building. We find from the judgment
that the learned Single Judge has issued a direction to the
Panchayat to number the building as and when the offended
portion of the building is removed by the petitioner/appellant.
We make it clear that the respondents shall demarcate the
objectionable portion of the building within one month from today
and the portion thus marked as objectionable will be demolished
by the appellant. Thereafter, the building of the appellant will be
WA NO.634/09 2
numbered by the respondents within another one week. We
further make it clear that the demarcation shall be made in the
presence of the appellant and in case the appellant has any
objection with regard to the demarcation, it will be open to her to
pursue the same in appropriate proceedings.
The Writ Appeal is disposed of as above.
KURIAN JOSEPH, Acting Chief Justice.
S.S.SATHEESACHANDRAN, Judge.
tgs
KURIAN JOSEPH, Ag.C.J. &
S.S.SATHEESACHANDRAN, J.
———————————————-
W.A. No.634 of 2009
———————————————-
J U D G M E N T
Dated 16th March, 2009.