High Court Kerala High Court

Anilkumar vs The State Of Kerala on 5 June, 2008

Kerala High Court
Anilkumar vs The State Of Kerala on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15590 of 2006(E)


1. ANILKUMAR,PANAYIL VEEDU,
                      ...  Petitioner
2. RADHA, PANAYIL VEEDU,
3. VIJAYAKUMARI, W/O.SWARNAPPAN,
4. MANIYAN, PANAYIL VEEDU,
5. RAJAN, PANAYIL VEEDU,

                        Vs



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

2. THE DISTRICT COLLECTOR, COLLECTORATE,

3. THE REVENUE DIVISIONAL OFFICER,

4. THE CORPORATION OF THIRUVANANTHAPURAM,

5. BHANI.A, S/O.HANEEFA,

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :SRI.K.MOHANAKANNAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :05/06/2008

 O R D E R
                   C.N.RAMACHANDRAN NAIR, J.
                        -------------------------
               W.P.(C) Nos.15590 & 21526 of 2006
                    ---------------------------------
               Dated, this the 5th day of June, 2008

                           J U D G M E N T

In both the writ petitions the order under challenge and sought

to be enforced is common, which is passed by the Lok Ayukta

directing the revenue authorities and the Corporation to remove

unauthorised obstruction in the pathway. The applicant before the

Lok Ayukta is the petitioner in WP(C) No.21526/06 and the

contesting respondents therein are the petitioners in the connected

writ petition, i.e. WP(C) No.15590/06. Even though, petitioners in

WP(C) No.15590/06 are challenging the jurisdiction of the Lok

Ayukta to pass the order, which according to the petitioners is

passed after dismissal of the civil suit, I do not think, there is any

need to go to the authority of the Lok Ayukta to pass the impugned

order because the photographs produced in this Court clearly show

that among the constructions made, at least one is completely

blocking the wide pathway available on the side of a canal. The case

of the contesting petitioners is that it is a bund road, which obviously

means that it is kept to be used by public along with the drainage

canal. I do not think that the encroachers have any right to occupy

W.P.(C) Nos.15590 & 21526 of 2006
-2-

the land and obstruct public right of way, as is seen in the

photographs produced in the Court. These writ petitions are,

accordingly, disposed of directing the RDO to conduct local

inspection and remove the obstruction without any delay in exercise

of the powers conferred under Section 138 of the Cr.PC. It will be

open to the evicted persons to approach the revenue authorities for

allotment of land.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg