IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38775 of 2010(V)
1. C.G.RADHAKRISHNA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. EXECUTIVE ENGINEER,
3. ASSISTANT EXECUTIVE ENGINEER,
4. THE CIRCLE INSPECTOR OF POLICE,
5. MATHEW EAPEN @ MAVELI,
For Petitioner :SRI.C.B.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/01/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 38775 OF 2010
=====================
Dated this the 14th day of January, 2011
J U D G M E N T
Petitioner claims to be the owner in possession of 14.70 ares
of land in Sy.nos.133/17 and 132/26-1 in Aranmula Village of
Kozhencherry Taluk. According to the petitioner, no portion of the
property has been acquired nor has he surrendered any portion of
it. It is stated that, despite the above, under the cover of
widening and re-tarring of Kozhipalam-Karakkadu road, the
respondents are in the process of encroaching into the property
and utilizing a portion of it. It is complaining of the above, the
writ petition is filed.
2. If as stated by the petitioner, no portion of the property
has been acquired or surrendered by him, respondents cannot
encroach into any portion of the petitioner’s property or utilize the
same for road widening purposes.
3. Clarifying the position as above, the writ petition is
disposed of.
WPC No. 38775/10
:2 :
Petitioners shall produce a copy of this judgment before the
respondents for compliance.
ANTONY DOMINIC, JUDGE
Rp