High Court Kerala High Court

K.P.Hamsa vs The Kozhikode Corproation on 20 June, 2008

Kerala High Court
K.P.Hamsa vs The Kozhikode Corproation on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18584 of 2008(K)


1. K.P.HAMSA, S/O.KUNHAMMED,
                      ...  Petitioner

                        Vs



1. THE KOZHIKODE CORPROATION,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/06/2008

 O R D E R
                          ANTONY DOMINIC, J.

                 = = = = = = = = = = = = = = = = =
                 = =W.P.(C) = = = = = = = = = = = =
                             No. 18584 OF 2008 K
                     = = =

                     Dated this the 20th June 2008

                             J U D G M E N T

Petitioner submits that the road in front of his residential

property has been relaid recently as a result of which, there has

been increase in the road level. Consequently, the rain water gets

collected in his compound. It is stated that though the Municipality

has promised to construct a drainage to avoid this, there has not

been any action on its part. Complaining of this, the petitioner’s

son has filed Ext. P1 before the 2nd respondent and in this writ

petition it is alleged that there has not been any response to Ext. P1

either.

2. I heard the Standing Counsel for the Municipality also.

3. Having regard to the submissions made before me as

above, I feel that it is a matter which should, at least at the first

instance, engage the attention of the respondents. Since Ext. P1 is

pending before the 2nd respondent, I direct the 2nd respondent to

take note of Ext. P1, consider the same and pass appropriate orders

W.P.(C) No. 18584 OF 2008
-2-

thereon as expeditiously as possible, at any rate within 2 weeks of

production of a copy of this judgment.

4. Writ petition is disposed of as above.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-