High Court Kerala High Court

A.Sadasivan Nadar vs The State Of Kerala on 5 May, 2009

Kerala High Court
A.Sadasivan Nadar vs The State Of Kerala on 5 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13104 of 2009(G)


1. A.SADASIVAN NADAR, S/O. LATE APPIYAN
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE CORPORATION OF THIRUVANANTHAPURAM,

3. KOMALAN, S/O. CHANDRANANDAN, MUDIPPURA

4. ANIL KUMAR, S/O. GOVINDAN, BABA

5. RADHAKRISHNAN, S/O. KRISHNAN,

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :05/05/2009

 O R D E R
                P.R. RAMACHANDRA MENON, J
                -----------------------------------
                  W.P(C) No. 13104 OF 2009
                  ---------------------------------
                Dated this the 5th day of May, 2009

                            JUDGMENT

The grievance of the petitioner is that despite his refusing

the consent to continue the functioning of the toddy shop in the

building belonging to the petitioner which was being run by the

respondents 3 to 5, they have put up an unauthorised shed on

the National Highway margin near the petitioner’s property/

building and are pursuing the trade. The learned counsel for the

petitioner submits that he has already approached the 2nd

respondent by filing Ext. P3 representation for demolishing the

unauthorised shed put up by respondents 3 to 5.

2. Considering the facts and circumstances, the 2nd

respondent is directed to consider Ext.P3 and to pass appropriate

orders in accordance with law, after giving opportunity to hear

the petitioner as well as the respondents 3 to 5, as expeditiously

as possible; at any rate, within a period of two months from the

date of receipt of a copy of this judgment.

The W.P(C) is disposed of accordingly.

P.R. RAMACHANDRA MENON
JUDGE
vkm