High Court Kerala High Court

Dr.Koshy V.John vs The Tahsildar on 4 July, 2008

Kerala High Court
Dr.Koshy V.John vs The Tahsildar on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11990 of 2006(B)


1. DR.KOSHY V.JOHN,
                      ...  Petitioner
2. C.G.OOMMEN,

                        Vs



1. THE TAHSILDAR, KANAYANNUR TALUK,
                       ...       Respondent

2. THE VILLAGE OFFICER, ELEMKULAM VILLAGE,

3. THE COCHIN PORT TRUST,

4. JALAJA,

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.K.ANAND (A.201)

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/07/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.11990 OF 2006
               ---------------------------------------
              Dated this the 4th day of July, 2008.


                           J U D G M E N T

This writ petition is filed with the following prayer:

i) Issue a writ in the nature of mandamus directing the

second respondent to evict the encroachers and report

the same to the first respondent as ordered in Ext. P8.

In the counter affidavit filed on behalf of the 4th respondent, it is

stated that the 4th respondent has not encroached upon the

property.

2. In case the petitioners have still any dispute with regard

to the facts as stated in the counter affidavit filed by the

4th respondent, it will be open to them to approach the District

Collector, Ernakulam, in which case, the said authority will look

into the matter with notice to all the parties and take appropriate

action in accordance with law within another four months.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 11990 OF 2006

J U D G M E N T

04.07.2008