High Court Kerala High Court

P.Sankara Narayanan vs The District Collector on 13 October, 2010

Kerala High Court
P.Sankara Narayanan vs The District Collector on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30123 of 2010(M)


1. P.SANKARA NARAYANAN, S/O. VELAYUDA
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KOZHIKODE.
                       ...       Respondent

2. THE EXECUTIVE ENGINEER, NATIONAL

3. THE CHERUVANNUR-NALLALAM

4. CITU UNION, CHERUVANNOOR UNIT,

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.E.NARAYANAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/10/2010

 O R D E R
                     ANTONY DOMINIC, J.
            --------------------------------------------------
                 W.P.(C) NO.30123 OF 2010()
            --------------------------------------------------
          Dated this the 13th day of October, 2010

                         J U D G M E N T

Petitioner’s grievance is against an unauthorized shed

constructed by the 4th respondent at Cheruvannor Junction(Faroke

New Bridge-Old Bridge Junction of NH-17).

2. Although, notice has been served on the 4th respondent

by special messenger, there is no appearance on their behalf.

3. It is seen from Exts.P3 and P4 letters issued by the

Executive Engineer to the District Collector and the Asst.

Engineer to the Asst. Executive Engineer that the shed in

question is an unauthorized construction. There is also a

recommendation for its removal.

In view of the above, it is directed that on the production of

a copy of the judgment, the first respondent shall take action for

removal of the shed in question. The action shall be completed

within 6 weeks.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :