IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22519 of 2004(E)
1. ANDREWS, S/O.M.J.ARPUTHAM,
... Petitioner
Vs
1. REVENUE DIVISIONAL OFFICER,
... Respondent
2. DEPUTY SUPERINTENDENT OF
3. THE EXECUTIVE ENGINEER, P.W.D. ROAD
4. THE SECRETARY MUNNAR GRAMA
For Petitioner :SRI.K.R.SACHIDANANTHAN
For Respondent :SRI.JOICE GEORGE
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :13/06/2008
O R D E R
K.BALAKRISHNAN NAIR, J.
-----------------------------------------
W.P.(C) NO. 22519 OF 2004-E
-----------------------------------------
JUDGMENT
The petitioner has approached this Court, feeling aggrieved by the
steps taken by the respondents to evict him from the property covered by
Ext.P1 possession certificate. While admitting the writ petition on
29.7.2004, this Court passed an interim order that if there is any proposal to
evict the petitioner, he shall be given a minimum of 7 days’ notice. In view
of the above order, no further orders are required in this writ petition. It is
made clear that the respondents will be free to evict the petitioner, if it is
found necessary, in accordance with law, after serving notice as stipulated
by this Court.
The Writ Petition is disposed of as above.
13th June, 2008. K.BALAKRISHNAN NAIR, JUDGE.
Nm/