IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30475 of 2008(C)
1. J.JEROME, MINI HOUSE, T.C.32/939,NEAR
... Petitioner
2. GLADIS, MINI HOUSE, T.C.32/939,NEAR
Vs
1. TRIVANDRUM CORPORATION, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/10/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.30475 of 2008
==================
Dated this the 16th day of October, 2008.
J U D G M E N T
Petitioners are father and daughter. The 1st
petitioner executed a settlement deed in favour of the 2nd
petitioner in respect of 10 cents of land comprised in
Sy.No.2623/101-C3/61.A of Kadakampalli Village,
Thiruvananthapuram District. Petitioners want to widen
the gate to the property so as to enable a car purchased by
the 2nd petitioner to be taken inside the premises. But
because of a huge signboard by the side of the road in
front of the petitioners’ property, the petitioners are
unable to do the same. The 1st petitioner seeks assistance
of the respondent to remove the board. Seeking this relief
the 1st petitioner has filed Ext.P4 before the respondent.
Petitioners’ grievance is that the respondent is not
disposing of Ext.P4. The learned Standing Counsel
appearing for the Corporation submits that petitioners
have not impleaded the person who has posted the
signboard by the side of the road. The petitioners submit
W.P(C)No.30475 of 2008 – 2 –
that the petitioners are not aware of the address of the
person who has established the board and the address is
not clear from the board also. They further submit that,
while disposing of Ext.P4 the respondent can hear the
owner of the board also.
2. After hearing, the writ petition is disposed of with
a direction to the respondent to consider and pass orders
on Ext.P4, after affording an opportunity of being heard to
the petitioners as well as the owner of the signboard, as
expeditiously as possible, at any rate, within one month
from the date of receipt of a copy of this judgment. If the
respondent has no information about the owner of the
board, it would be open to the respondent to take
appropriate action without hearing the owner of the
board.
The petitioners shall forward a copy of this writ
petition along with a certified copy of the judgment to the
respondent for compliance.
S.SIRI JAGAN, JUDGE
rhs