IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14280 of 2009(D)
1. C.D. SAJEEVAN, S/O. DAMODHARAN,
... Petitioner
2. UMMER P.M., S/O. MUHAMMED,
3. K. RAJESWARI, W/O. RAJAN,
4. V.S. RAMAKRISHNAN, S/O. SANKARAN,
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE EXECUTIVE ENGINEER, ADDL. IRRIGATION
4. A.C. SREEDHARAN, S/O. CHATHUNNI,
5. ALAGAPPA NAGAR, GRAMA PANCHAYATH,
For Petitioner :SRI.LEGY ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/05/2009
O R D E R
V.GIRI, J
.......................
W.P.(C).14280/2009
.......................
Dated this the 25th day of May, 2009
JUDGMENT
Petitioners, residing on the bank of Manali river,
are aggrieved by what they term as the steps taken by
the fourth respondent, Contractor, for constructing a
protection wall on the southern bank of the river, and
taking steps in such a manner that the width of the river
in the area narrows. According to the petitioners, this
will, during monsoon, result in flooding and further
cause damage to their properties. Essentially the
Contractor is to do his work under the supervision of
the Executive Engineer and if the petitioners have a
grievance, that shall be looked into by the Engineer.
Ext.P3 is pending in this regard before the third
respondent.
2. Having heard learned Government Pleader also,
writ petition is disposed of directing the third
respondent to look into Ext.P3 and take such remedial
action as is warranted vis-a-vis the Contractor as well.
V.GIRI,
Judge
mrcs