IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31108 of 2009(G)
1. AJITH KUMAR, S/O.ASOKAN, AGED 39,
... Petitioner
Vs
1. KALAMASSERY MUNICIPALITY,
... Respondent
For Petitioner :SRI.DENIZEN KOMATH
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/11/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.31108 of 2009-G
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 3rd day of November, 2009.
JUDGMENT
Petitioner says that there is imminent danger to
the building and the compound wall belonging to
him. He further says that the compound wall
collapsed when the respondent Municipality was
laying a drain by improving an old one. The
learned counsel for the Municipality states that
though the compound wall had fallen down,
necessary support was immediately built under the
supervision of the petitioner’s engineer and the
petitioner was permitted to put up the compound
wall. The respondent assures through its counsel
that all care and caution will be taken to ensure
that no damage is caused to the building of the
petitioner. Obviously, even if such an
eventuality happens, the petitioner will have
remedy by way of compensation also. Recording the
submission of the respondent, this writ petition
is closed without prejudice to other reliefs.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/181109