High Court Kerala High Court

M.M.Abraham vs The Tahsildar on 22 December, 2010

Kerala High Court
M.M.Abraham vs The Tahsildar on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37253 of 2010(F)


1. M.M.ABRAHAM,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR,
                       ...       Respondent

2. THE SECRETARY,

3. E.A.KRISHNAN KUTTY,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/12/2010

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                    W.P.(C) NO. 37253 OF 2010
                  =====================

          Dated this the 22nd day of December, 2010

                            J U D G M E N T

All that is sought for in this writ petition is for a direction to

the 2nd respondent to take action on Ext.P3, a petition filed by the

petitioner alleging encroachment on the part of the 3rd

respondent.

2. It is directed that if such a complaint has been received

and is pending, the 2nd respondent shall take action thereof at any

rate within 6 weeks of its receipt. It is also directed that any such

action shall be only with notice to the 3rd respondent.

3. Petitioner shall produce a copy of this judgment along

with a copy of this writ petition before the 3rd respondent for

compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp