High Court Kerala High Court

K.V.Paul vs The Executive Engineer on 23 July, 2008

Kerala High Court
K.V.Paul vs The Executive Engineer on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22132 of 2008(I)


1. K.V.PAUL, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. THE EXECUTIVE ENGINEER,
                       ...       Respondent

2. ASSISTANT ENGINEER,

3. MICHAEL DEVASSIKUTTY,

4. SEEMA PAULY,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/07/2008

 O R D E R
                         S.SIRI JAGAN, J.

                   ==================

                   W.P.(C).No.22132 of 2008

                   ==================

              Dated this the 23rd day of July, 2008

                         J U D G M E N T

The petitioner’s complaint in this writ petition is that

respondents 3 and 4 have unauthorisedly constructed a shed in

front of the property of the petitioner’s wife, blocking the access

from their property to the PWD road abutting the petitioner’s

wife’s property. The petitioner sought assistance of the 1st

respondent in the matter by filing Ext.P2 representation for

removal of the said shed. The petitioner now seeks a direction to

the 1st respondent to consider and pass orders on Ext.P2

expeditiously.

2. I have heard the learned Government Pleader also. In

the nature of the order I propose to pass, I do not think it

necessary to issue notice to respondents 3 and 4 at this stage.

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.P2, as expeditiously

as possible, at any rate, within one month from the date of

w.p.c.22132/08 2

receipt of a copy of this judgment, after affording an opportunity

of being heard to the petitioner as well as respondents 3 and 4.

The petitioner shall produce a copy of the writ petition along with

a certified copy of this judgment before the 1st respondent for

compliance.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE


             ///True copy///




                                P.A. to Judge