IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38676 of 2003(D)
1. N.RAJAN, VILAYIL VEEDU,
... Petitioner
Vs
1. THE ASSISTANT ENGINEER,
... Respondent
2. THE SUPERINTENDENT OF SURVEY,
3. THE ASSISTANT EXECUTIVE ENGINEER,
4. THE EXECUTIVE ENGINEER, ROAD SECTION,
For Petitioner :SRI.J.OM PRAKASH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No. 38676 of 2003
----------------------------------------------
Dated 8th December, 2006.
J U D G M E N T
The challenge is on Ext.P9 notice of the third
respondent. Learned Government Pleader referring to the counter
affidavit filed by the third respondent submits that the third
respondent is not aware of the appeal, if any filed by the
petitioner and that reply from the Assistant Director of Survey is
awaited in the matter. There will be a direction to the Assistant
Director of Survey, Kollam to take appropriate action in the
matter, in the light of Ext.P8 judgment, to see that the survey as
directed in the judgment is conducted participating the petitioner
also. The needful shall be done within four months from the date
of production of a copy of the judgment. The interim order dated
9.12.2003 will continue till such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 8th December, 2006.