High Court Kerala High Court

C.D.Sunny vs The Chairman (District … on 27 October, 2010

Kerala High Court
C.D.Sunny vs The Chairman (District … on 27 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31673 of 2010(H)


1. C.D.SUNNY, CHAIRMAN,
                      ...  Petitioner

                        Vs



1. THE CHAIRMAN (DISTRICT COLLECTOR),
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE TAHSILDAR,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/10/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 31673 OF 2010 (H)
                 =====================

           Dated this the 27th day of October, 2010

                          J U D G M E N T

The grievance of the petitioner is that even though a

building which was constructed on the puramboke on the side of

the Trichur Kanjani road has been evicted of the occupants, the

building is not demolished.

In this writ petition, what the petitioner seeks is a direction

to the respondents to demolish the aforesaid building restoring

the road to its actual width. This essentially is a matter for

respondents 2 and 3 to consider, and therefore, I dispose of this

writ petition directing that it will be open to the petitioner to make

a representation to respondents 2 and 3, in which event, it is

directed that the aforesaid respondents shall take appropriate

action on the complaint.

ANTONY DOMINIC, JUDGE
Rp