IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13280 of 2009(D)
1. P.H.ABDUL GAFOOR,AGED 54 YEARS,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,ALAPPUZHA.
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,ALAPPUZHA
5. THE R.D.O,ALAPPUZHA.
6. THE TAHSILDAR,AMBALAPUZHA.
7. THE TALUK SURVEYOR,AMBALAPUZHA.
8. RAJA,S/O.ASHYA BEEVI,PUTHIYA PARAMBIL,
9. SAVAD,S/O.RAJA,PUTHIYA PARAMBIL,
For Petitioner :SRI.M.V.THAMBAN
For Respondent :SRI.R.AZAD BABU
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :05/08/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
= = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 13280 OF 2009
= = = = = = = = = = = = =
DATED THIS, THE 5TH DAY OF AUGUST, 2009.
J U D G M E N T
Raman, J.
The limited prayer which can be granted is to enable the petitioner to
measure his property without causing any obstruction by the party
respondents. Notice of measurement shall be given to the survey authorities
as also to the party respondents whereupon they shall measure the
property without prejudice to the contentions of either party, if any,
regarding their respective rights over the same. However, by virtue of this
order, they shall not re-fix the boundary already in existence.
P.R. RAMAN, JUDGE
P. BHAVADASAN, JUDGE.
KNC/-