IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11990 of 2006(B)
1. DR.KOSHY V.JOHN,
... Petitioner
2. C.G.OOMMEN,
Vs
1. THE TAHSILDAR, KANAYANNUR TALUK,
... Respondent
2. THE VILLAGE OFFICER, ELEMKULAM VILLAGE,
3. THE COCHIN PORT TRUST,
4. JALAJA,
For Petitioner :SRI.V.CHITAMBARESH
For Respondent :SRI.K.ANAND (A.201)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.11990 OF 2006
---------------------------------------
Dated this the 4th day of July, 2008.
J U D G M E N T
This writ petition is filed with the following prayer:
i) Issue a writ in the nature of mandamus directing the
second respondent to evict the encroachers and report
the same to the first respondent as ordered in Ext. P8.
In the counter affidavit filed on behalf of the 4th respondent, it is
stated that the 4th respondent has not encroached upon the
property.
2. In case the petitioners have still any dispute with regard
to the facts as stated in the counter affidavit filed by the
4th respondent, it will be open to them to approach the District
Collector, Ernakulam, in which case, the said authority will look
into the matter with notice to all the parties and take appropriate
action in accordance with law within another four months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 11990 OF 2006
J U D G M E N T
04.07.2008