IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14918 of 2008(A)
1. SANTHA,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. JAYASREE,
For Petitioner :SRI.C.K.PRASAD
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/05/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 14918 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 26th May, 2008.
J U D G M E N T
Petitioner is aggrieved by nuisance caused by the 2nd respondent
in rearing cows and poultry in the property adjacent to the
petitioner’s property very close to the petitioner’s house.
Complaining about this, the petitioner has filed Ext. P1 complaint
before the 1st respondent. The petitioner seeks expeditious disposal of
the same.
2. I have heard the learned standing counsel for the 1st
respondent also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass appropriate orders on Ext. P1 as expeditiously as possible at any
rate within one month from the date of receipt of a copy of this
judgment, after affording an opportunity of being heard to the
petitioner and the 2nd respondent.
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 1st respondent for
compliance.
S. Siri Jagan, Judge.
Tds/