IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20593 of 2008(B)
1. DENZIL D'SOUZA,MILLIE LODGE,
... Petitioner
2. SHIRLEY D'SOUZA,MILLIE LODGE,
Vs
1. KOLLAM CORPORATION,REPRESENTED BY ITS
... Respondent
2. THE SECRETARY,
3. AGNES GEORGE, KOTTAPPURAM,
4. GALLI,KOTTAPPURAM,
5. SEBASITAN GALLI,KOTTAPPURAM,
6. RAMACHANDRAN ,KOTTAPPURAM,
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent :SRI.VINOD.B,SC, KOLLAM CORPORATION
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/08/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.20593/2008
-----------------------------------------------------------
Dated this the 14th day of August, 2008
JUDGMENT
This writ petition is filed on the allegation that
respondents 3 to 6 have encroached into the property
belong to the Corporation of Kollam, the first respondent
herein. According to the petitioners, their allegation to the
above effect stands confirmed by Ext.P2 report submitted by
the Town Planning Surveyor of the corporation. It is on that
basis, they seek further action in this matter. If as stated by
the petitioners, there is an allegation of encroachment and
report in this behalf has already been submitted, it is
necessary for the Corporation to take further action in this
matter. This the Corporation shall do in accordance with law
and with notice to respondents 3 to 6.
WP(c).No.20593/08 2
2. The petitioners have a case that the report also
confirms their allegation that the Corporation has
committed trespass into their property as well.
True, Ext.P2 report suggests the case canvassed by the
learned counsel for the petitioner. This also is a matter for
the corporation to bestow its attention and do the needful in
this matte, as expeditiously as possible and at any rate
within 8 weeks from the date of production of a copy of this
judgmnent.
Writ Petition is disposed of as above.
ANTONY DOMINIC
JUDGE
vi.
WP(c).No.20593/08 3