High Court Kerala High Court

C.T.Fracis vs Corporation Of Cochin on 23 March, 2007

Kerala High Court
C.T.Fracis vs Corporation Of Cochin on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9991 of 2007(M)


1. C.T.FRACIS, S/O.THOMMEN, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. CORPORATION OF COCHIN,
                       ...       Respondent

2. CARMEL GOMEZ, ERATHATTU VEEDU,

3. ANNENKUTTY GEORGE,

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.K.ANAND, SC, COCHIN CORPN.

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :23/03/2007

 O R D E R
                            PIUS C. KURIAKOSE, J.

                              -------------------------------

                          W.P.(C) No.  9991  OF 2007

                            -----------------------------------

                    Dated this the 23rd day of March, 2007


                                     JUDGMENT

I do not propose to go into the merits of the matter.

2. The grievance of the petitioner is that respondents 2 and 3

have constructed an iron fencing on the boundary of their property in

such a manner as to disable the Corporation from removing the slabs

for the the purpose of cleaning the drain. Sri.S.Ramesh Babu, Standing

Counsel takes notice on behalf of the Corporation.

Having regard to the submissions made at the Bar, the Writ

Petition will stand disposed of issuing the following directions:

The Corporation will immediately take up Ext.P2, hear the

petitioner and also respondents 2 and 3 and take a decision on Ext.P2.

Decision as directed above will be taken at the earliest and at any rate

within three weeks of receiving a copy of this judgment.






                                              PIUS C. KURIAKOSE, JUDGE

btt


WPC    2