High Court Kerala High Court

P.C. Eldon vs State Of Kerala Represented By on 5 July, 2007

Kerala High Court
P.C. Eldon vs State Of Kerala Represented By on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9720 of 2004(F)


1. P.C. ELDON, AGED 31, ADVOCATE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. TAHSILDAR, TALUK OFFICE,

4. ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.A.K.JOHN, SC, KTWWF BOARD

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/07/2007

 O R D E R



                             KURIAN JOSEPH, J.

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

                      W.P. (C). NO.  9720 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) issue a writ of mandamus or any other writ or

appropriate directions to the respondents not to prevent

ingress and egress to the courts from the present

eastern main gate from the state high way and

commanding them to effect the segregation of

government offices in a way that will cause least

interference to functioning of courts as well as in a way

that causes least inconvenience to the public as well as

presiding officers, court officers, court staff, advocates,

clerks and litigants.

2. After having heard the learned counsel for the petitioner

and learned Government Pleader, it appears that the issue can be

resolved once the second respondent looks into the same with

notice to the Advocates’ Association and the fourth respondent.

Accordingly, this writ petition is disposed of as follows.

There will be a direction to the second respondent to look

into the matter with notice to the Presiding Officer, the President

and Secretary of the Advocates’ Association, petitioner and the

W.P. (C). 9720/04 2

fourth respondent. Action above shall be taken within four

months from the date of receipt of a copy of this judgment.

Interim order passed by this Court will continue till such time.

KURIAN JOSEPH, JUDGE.

smp