High Court Kerala High Court

Abraham Varkey vs State Of Kerala on 4 March, 2008

Kerala High Court
Abraham Varkey vs State Of Kerala on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6473 of 2008(U)


1. ABRAHAM VARKEY, S/O.VARKEY  AGED 59
                      ...  Petitioner

                        Vs



1. STATE OF KERALA ,REP. BY THE SECRETARY
                       ...       Respondent

2. THE ASST. EXECUTIVE ENGINEER

3. RAGHU, PWD CONTRACTOR, KATTAPPANA.

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/03/2008

 O R D E R
                         ANTONY DOMINIC, J.


                   = = = = = = = = = = = = = = =
                    W.P.(C) No. 6473 OF 2008 - U
                   = = = = = = = = = = = = = = =


                Dated this the 4th day of March, 2008

                            J U D G M E N T

This writ petition has been filed on the apprehension that a

portion of the petitioner’s property is proposed to be encroached

into for widening Erattayar-Kattappana road. Considering the above

grievance, by order dated 26.2.2008, it was directed that the

property of the petitioner shall not be encroached upon for

widening the road. Today, the learned Govt. Pleader submits that

the respondents have no intention to take over any portion of the

petitioner’s property otherwise than in accordance with law. This

submission of the learned Govt. Pleader should redress the

grievance of the petitioner. Recording the above submission, the

writ petition is closed.

ANTONY DOMINIC
JUDGE
jan/-