IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13104 of 2009(G)
1. A.SADASIVAN NADAR, S/O. LATE APPIYAN
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE CORPORATION OF THIRUVANANTHAPURAM,
3. KOMALAN, S/O. CHANDRANANDAN, MUDIPPURA
4. ANIL KUMAR, S/O. GOVINDAN, BABA
5. RADHAKRISHNAN, S/O. KRISHNAN,
For Petitioner :SRI.K.B.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/05/2009
O R D E R
P.R. RAMACHANDRA MENON, J
-----------------------------------
W.P(C) No. 13104 OF 2009
---------------------------------
Dated this the 5th day of May, 2009
JUDGMENT
The grievance of the petitioner is that despite his refusing
the consent to continue the functioning of the toddy shop in the
building belonging to the petitioner which was being run by the
respondents 3 to 5, they have put up an unauthorised shed on
the National Highway margin near the petitioner’s property/
building and are pursuing the trade. The learned counsel for the
petitioner submits that he has already approached the 2nd
respondent by filing Ext. P3 representation for demolishing the
unauthorised shed put up by respondents 3 to 5.
2. Considering the facts and circumstances, the 2nd
respondent is directed to consider Ext.P3 and to pass appropriate
orders in accordance with law, after giving opportunity to hear
the petitioner as well as the respondents 3 to 5, as expeditiously
as possible; at any rate, within a period of two months from the
date of receipt of a copy of this judgment.
The W.P(C) is disposed of accordingly.
P.R. RAMACHANDRA MENON
JUDGE
vkm