IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3173 of 2009(C)
1. GOPALAKRISHNAN NAIR,
... Petitioner
2. DEEPA RUDREN,
Vs
1. THE EXECUTIVE ENGINEER,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.P.K.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/02/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 3173 OF 2009 (C)
====================
Dated this the 12th day of February, 2009
J U D G M E N T
This is the third writ petition that the petitioners are filing in relation
to a compound wall to the property that they have constructed.
2. It is stated that soon after the construction was completed, a
notice was issued calling upon them to demolish the compound wall.
Thereupon, the writ petition was filed by them as WP(C) No.8057/04 and
that writ petition was disposed of by Ext.P1 judgment directing that the
property in question be measured and demarcated before anything further
is done. Again notice was issued for demolition and that was called in
question in WP(C) No.30365/04 resulting in Ext.P2 judgment. In that
judgment, this Court held that if the petitioners still have any grievance,
representation can be made to the authorities, in which case, the same will
be examined. Petitioners submit that without complying with the direction
in Ext.P1, without conducting any survey or demarcation, the respondents
again issued Exts.P3 and P4 notices. It is stated that again Ext.P5
representation was filed taking advantage of the direction contained in
Ext.P2 judgment and that also remains unattended.
WPC 3173/09
:2 :
3. As already noticed, the main contention raised by the counsel
for the petitioners is that survey was not conducted as directed, and that
any survey if at all conducted, was without notice to them.
4. Learned Government Pleader on the other hand has
instructions in the matter and he submits that the survey was conducted
and that the same was conducted in the presence of the petitioners
themselves. It is also informed that Ext.P5 has been received and that a
hearing was scheduled on 3/2/2009, but however, the same has been
deferred in view of the pendency of this writ petition.
5. Irrespective of whatever that has happened, fact remains that
in Ext.P2 judgment, this Court gave liberty to the petitioners to ventilate
their grievances before the authorities concerned by filing a
representation. This the petitioners have availed of by filing Ext.P5. As
informed by the learned Government Pleader, the receipt of Ext.P5 has
been acknowledged and a hearing is also scheduled.
6. In view of this, I direct that the respondents shall consider
Ext.P5, with notice to the petitioners and take a decision thereon. This
shall be done, as expeditiously as possible.
WPC 3173/09
:3 :
7. It is also directed that in the meanwhile, further proceedings
pursuant to Exts.P3 and P4 will be kept in abeyance.
8. Petitioners may produce a copy of this judgment before the
respondents for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp