IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29379 of 2007(V)
1. ABDUSALAM, S/O.MUHAMMED, AGED 54 YEARS,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE CHIEF ENGINEER,
3. THE DISTRICT COLLECTOR, KOZHIKODE.
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/11/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 29379 OF 2007 V
=====================
Dated this the 1st day of November, 2007
J U D G M E N T
Ext.P1 is a complaint made by the petitioner to the 3rd
respondent, complaining that there has been tresspass into the
public road resulting in the reduction of the width of the road,
Ext.P1 is the complaint submitted to the 1st respondent, which
remains unattended even now.
Taking into account the pendency of Ext.P1, which is
confirmed to be pending by the learned Government Pleader also,
I dispose of this writ petition directing that the 3rd respondent
shall deal with Ext.P1, as expeditiously as possible, at any rate
within six weeks of receipt of a copy of this judgment.
ANTONY DOMINIC, JUDGE.
Rp