IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18799 of 2007(S)
1. K.M.A. MAJEED,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. REVENUE DEPARTMENT,
For Petitioner :SRI.S.SAJU
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/06/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
----------------------------------------------------------
W.P.(C) No.18799 of 2007
-----------------------------------------------------------
Dated, this the 19th day of June, 2007
JUDGMENT
H.L. DATTU, CJ.
There are two prayers in this writ petition. The first one is to quash Ext.P1 and
the second one is to direct the respondents to evict all illegal encroachments and to
carry on the demolition drive in illegal structures irrespective of any classification.
2. In so far as the first prayer is concerned, the learned Senior Government
Pleader appearing for the respondents would submit that the State Government has
already withdrawn Ext.P1. We do not doubt the correctness or otherwise of the
statement made by the learned Government Pleader. Therefore, the first prayer sought
for by the petitioner does not survive for our consideration in this writ petition.
Accordingly the same is rejected.
3. In so far as the second prayer is concerned, it is for the State Government
and not for us to direct the State Government to evict all unauthorised occupants from
the government properties. In that view of the matter, the second relief also requires to
be rejected and it is rejected.
The writ petition is therefore dismissed. Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
mt/-