Kerala High Court
Rajesh.N vs State Of Kerala Represented By Its on 5 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22429 of 2008(T)
1. RAJESH.N, S/O.NARAYANAN UNNI, AGED 35,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. DISTRICT COLLECTOR, CIVIL STATION,
3. VILLAGE OFFICER, OACHIRA.
4. OACHIRA GRAMA PANCHAYATH,REPRESENTED BY
5. THE SECRETARY, OACHIRA GRAMA PANCHAYATH,
6. THE DEPUTY SUPERINTENDENT OF POLICE,
7. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.GEORGE MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/08/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.22429/2008
-----------------------------------------------------------
Dated this the 5th day of August, 2008
JUDGMENT
The allegation of the petitioner is that, two members
of the 4th respondent Panchayat are attempting to trespass
into the petitioner’s land, to construct a Thodu.
In view of the nature of the allegation, I am of the view
that, the proper remedy available to the petitioner is to file
a suit before the civil court. Added to this also the fact that
the persons against whom allegation have been made in the
writ petition have not been impleaded in this writ petition.
Writ Petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
vi.
2