High Court Kerala High Court

Jacob.K.Jacob vs P.K.Mohammed Kutty Haji on 5 November, 2008

Kerala High Court
Jacob.K.Jacob vs P.K.Mohammed Kutty Haji on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26373 of 2005(M)


1. JACOB.K.JACOB, MANNARGHAT FILLING
                      ...  Petitioner

                        Vs



1. P.K.MOHAMMED KUTTY HAJI, S/O.VEERANKUTTY
                       ...       Respondent

2. THE MANAGER,

3. THE SECRETARY,

4. THE DISTRICT COLLECTOR,

5. THE SUPERINTENDING ENGINEER,

6. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SRI.K.SHIBILI NAHA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/11/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                   W.P.(C) No.26373 OF 2005
              ---------------------------------------
         Dated this the 5th day of November, 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 or any other

appropriate writ, order or direction, directing the 4th and

5th respondent to restrain respondents 1 & 2 from

commissioning Petroleum Retail Outlet in Survey No.67/1-

2-6-9 in Mannarghat Village at K.M. Stone 41.200 from

Palakkad to Mannarghat (KM Stone 98/800 from Calicut to

Mannarghat) situated in Mannarghat Village, Palakkad

District.

It is seen that the petitioner had approached the

4th respondent and the 4th respondent, it is submitted, has

rejected Exhibit P8. Therefore, it is for the petitioner, if still

aggrieved, to pursue the matter in appropriate proceedings

challenging the reply to Exhibit P8.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 26373 OF 2005

J U D G M E N T

05.11.2008