High Court Kerala High Court

A.T.Davis vs The District Collector on 2 December, 2008

Kerala High Court
A.T.Davis vs The District Collector on 2 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35544 of 2008(S)


1. A.T.DAVIS, C1-CARDINEL QUARTERS,
                      ...  Petitioner
2. M.M.SALAM, MANATH PAZHAYAPURAYIL,

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SECRETARY,

3. THE SUB INSPECTOR OF POLICE,

4. THE SECRETARY,

                For Petitioner  :SRI.K.RAVEENDRAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :02/12/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         W.P.(C) No. 35544 OF 2008
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 2nd day of December, 2008

                                    JUDGMENT

H.L.DATTU, C.J.

After carefully going through the averments made in the writ

petition and also the prayers sought for, we are of the firm opinion that the

petition so filed does not have the characteristics of a public interest

litigation. The expression ‘public interest litigation’ has been explained by

the apex Court in a number of decisions and, in fact, the apex Court has

explained that if the Court comes to the conclusion that there is no public

interest in any of the petitions, the same has to be thrown out.

(2). As we have already stated, the issues raised in this writ

petition in no way can be considered as in the interest of the public at

large. Therefore, the prayers sought for by the petitioner in this petition

cannot be granted by us. Accordingly, the writ petition requires to be

rejected and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
ttb

-:2:-