IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1278 of 2009(B)
1. ASOKAN VASU, AGED 56 YEARS,
... Petitioner
Vs
1. DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. RAJEEV, C.P.I. PANCHAYATH MEMBER,
4. VENJARAMOODU SASI,
5. ELAKAMON SATHEESAN,
6. S.HARIHARAN PILLAI, VILAYIL VEEDU,
7. G.JANARDHANAN NAIR, "SHRADHA",
8. SREEKUMAR @ THAMPI,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :SRI.PIRAPPANCODE V.S.SUDHIR
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :23/01/2009
O R D E R
J.B. KOSHY, Ag.C.J. &
V.GIRI, J.
-------------------------
W.P.(c).NO.1278 of 2009
-------------------------
Dated this the 23rd day of January, 2009.
JUDGMENT
Koshy, Ag.C.J.
It is submitted by counsel for
respondents 6 to 8 as well as respondents 3
and 4 that they are not causing any problems.
The allegations are denied. It is also
submitted that a portion of the puramboke land
was encroached upon by the petitioner and
Ext.R6(a) mahazar has been produced by
respondents 6 to 8 along with the counter
affidavit.
2. It is submitted by the learned
counsel for the petitioner that another writ
petition has been filed regarding that
portion. In the circumstances, before getting
the question of encroachment decided, the
petitioner will not make any further
construction in the disputed portion. The
W.P.(c).NO.1278/09
:: 2 ::
petitioner has to approach the appropriate
court or local authority to resolve the
dispute of encroachment. Protection should
be given to the petitioner and his wife and
children as well as the workers and
sufficient and effective protection should
be given to the petitioner to run the hotel.
Writ petition is disposed of as
above.
Sd/-
(J.B. KOSHY)
ACTING CHIEF JUSTICE
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge