IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36923 of 2008(U)
1. CHACKO.T.C, S/O. CHACKO,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE TAHSILDAR, KUNNATHUNADU TALUK,
3. THE ASSISTANT EXECUTIVE ENGINEER,
4. THE VILLAGE OFFICER,
5. THE TALUK SURVEYOR,
6. DANIEL, S/O. JOSEPH, THENUNGAL HOUSE,
7. JOY, S/O. CHANDY, CHOLTATTU HOUSE,
For Petitioner :SRI.MATHEWS K.PHILIP
For Respondent :SRI.K.N.CHANDRABABU
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/03/2009
O R D E R
ANTONY DOMINIC, J.
---------------------------
W.P.(C) No. 36923 of 2008
------------------------------------
Dated this the 20th day of March, 2009
JUDGMENT
Prayer in this writ petitioner is to direct the respondents 1to
5 to carry out the measurement as noticed in Exhibit P6 on the
basis of Exhibits P2 and P4 survey plans.
Counter affidavit has been filed by the 3rd respondent and in
paragraph 4, it has been stated that survey has already been
completed and acquired land is available for the construction of
remaining portion of the road. Therefore, I see no justification
for keeping this writ petition pending. Accordingly, recording the
aforesaid submission in the counter affidavit filed by the 3rd
respondent, this writ petition is closed.
ANTONY DOMINIC, JUDGE
scm