IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13421 of 2009(W)
1. SUSHIL K.V., AGED 49 YEARS,
... Petitioner
Vs
1. ASSISTANT EXECUTIVE ENGINEER,
... Respondent
2. DISTRICT COLLECTOR, THRISSUR.
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :08/05/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) Nos.13421 & 13422 of 2009
--------------------------
Dated this the 8th May,2009
J U D G M E N T
Common issues arise for consideration in these writ
petitions which have been heard together and therefore
they are being disposed of by a common judgment.
2. Petitioners are aggrieved by Exhibit-P1 notice
issued under Rule 13A of the Kerala Land Conservancy
Rules. According to them, they have not encroached on
Government land. Therefore, notices are issued without
jurisdiction, it is contended.
3. I am not inclined to consider the contentions on
merit since Exhibit-P1 is appealable. In the circumstances,
the petitioners are permitted to file an appeal against
Exhibit-P1. To enable them to do so, further proceedings
by way of enforcement of Exhibit-P1 shall be kept in
abeyance for a period of one month from today.
The writ petitions are disposed of as above.
(V.GIRI,JUDGE)
ma
2
3