IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16989 of 2008(V)
1. FATHIMAS BEEVI, W/O. BASHEER,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE ASSISTANT EXECUTIVER ENGINEER,
For Petitioner :SRI.AJITH MURALI
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :25/06/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
-----------------------------------------------------
W.P.(C)No.16989 OF 2008
-----------------------------------------------------
DATED THIS THE 25th DAY OF JUNE, 2008
J U D G M E N T
Balakrishnan Nair, J.
The petitioner has approached this Court alleging that when
she attempted to lay concrete slabs across a canal, so that she
will have access to 5 cents of land purchased by her in survey
No.212/5A of Kozhencherry Village, the 2nd respondent obstructed
the said work. The petitioner submits that she obtained
permission from the Assistant Executive Engineer, Minor Irrigation
Sub Division, Pathanamthitta for laying the R.C.C. slab across the
Lift Irrigation canal.
2. The learned Government Pleader upon instructions
submitted that earlier there was an attempt to open a road across
the canal without any permission from the Assistant Executive
Engineer and the police registered a crime against the then owner
of the property. After the purchase of the property, the petitioner
attempted to open a road to her property without the permission
of the concerned Engineer. The police interfered. Now, she has
W.P.(C)No.16989/08 -2-
obtained permission from the Irrigation Department, as per Exhibit P1.
The police will not interfere, if the work is done as allowed in Exhibit
P1. The learned Government Pleader also submitted that police have
no intention to harass the petitioner. The above submissions are
recorded and the writ petition is disposed of.
K.BALAKRISHNAN NAIR,JUDGE.
M.C.HARI RANI, JUDGE.
dsn