High Court Kerala High Court

Anil Agarwal vs Corporation Of Kochi on 19 July, 2010

Kerala High Court
Anil Agarwal vs Corporation Of Kochi on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19827 of 2010(C)


1. ANIL AGARWAL, MANAGING PARTNER,
                      ...  Petitioner

                        Vs



1. CORPORATION OF KOCHI, OFFICE OF THE
                       ...       Respondent

2. HEALTH INSPECTOR, OFFICE OF THE

3. MANAGER, RITZ HOTEL,

                For Petitioner  :SRI.ASHIK K.MOHAMMED ALI

                For Respondent  :SRI.ASHOK M.CHERIAN,SC, COCHIN CORPN.

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/07/2010

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.19827/2010-C
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~

            Dated this the 19th day of July, 2010

                      J U D G M E N T

The petitioner’s grievance appears to be that the third

respondent who is conducting a hotel has encroached the

footpath and is utilising it for cooking food items. It is

also contended that he is causing nuisance to the

neighbouring shop owners by his activities also.

2. Heard the learned counsel for the petitioner, the

learned Standing Counsel for the Corporation and the

learned counsel appearing for the third respondent.

According to the learned counsel for the third respondent,

he is only utilising the land appurtenant to the building

and, therefore, the contention raised by the petitioner

that there is encroachment to the footpath is not correct.

The learned Standing Counsel for the Corporation submitted

that after conducting a preliminary enquiry a direction was

issued to the third respondent to remove the temporary

constructions and cooking utensils. The third respondent,

it appears has filed an objection before the Corporation

with regard to the notice issued to him.

3. In that view of the matter, there will be a

direction to the first and second respondents to take a

W.P.(C). No.19827/2010
-:2:-

decision in the matter with notice to the petitioner and

the third respondent within a period of ten days. Further

action pursuant to the notice will be taken after the final

order is passed.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms