IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 11416 of 1998(H)
1. AISHA BEEBI SAINABA BEEVI
... Petitioner
Vs
1. THE ASSISTANT ENGINEER
... Respondent
For Petitioner :SRI.K.K.JOHN
For Respondent :SRI.K.P.SATHEESAN
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :28/07/2008
O R D E R
P.N.RAVINDRAN, J.
--------------------------
OP. No.11416 OF 1998
--------------------------
Dated this the 28th July, 2008.
JUDGMENT
This Original Petition was admitted on 19.6.1998. By an
interim order passed on 19.6.1998 on CMP No: 19750 of 1998 this
Court directed the first respondent to see that if no shed has been
put up by respondents 2 and 3 as on that date, the first respondent
shall see that they shall not put up the shed until further orders.
Later the petitioner filed CMP No: 37533 of 2002 to implead the
Assistant Engineer, National Highway 208, Market Junction,
Kottarakkara as the additional 4th respondent in the Original
Petition and CMP No: 37534 of 2002 for an interim order directing
the additional 4th respondent to prevent the third respondent or
anyone else from putting up a shed or bunk in the road puramboke
in front of her building. By an interim order passed on 7.8.2002,
the relief prayed for in CMP No: 37534 of 2002 was granted.
Later, the third respondent moved for vacating the said order by
filing C.M.P.No: 48416 of 2002. By order passed on 12.12.2002,
this Court directed that the interim direction passed earlier on
O.P.No: 11416/98 2
7.8.2002 will not adversely affect the claims or rights of the third
respondent to get any other land allotted without creating
disturbance to the petitioner, at the instance of the Kottarakkara
Grama Panchayat.
2. The learned counsel for the petitioner submitted that the
bunk run by the third respondent has since been removed. This is
not disputed by the counsel appearing for the third respondent or
the official respondents. Since the third respondent is no longer
running the bunk shop in front of the petitioner’s building, the
Original Petition has become infructuous. Accordingly it is
dismissed as infructuous.
3. It will be open to the petitioner, if she is aggrieved later by
setting up of any bunk in front of her building to move the
appropriate authorities to have the said bunk removed.
P.N.RAVINDRAN, JUDGE
jj