High Court Kerala High Court

Jacob Oommen vs District Collector on 29 February, 2008

Kerala High Court
Jacob Oommen vs District Collector on 29 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 33063 of 2001(J)



1. JACOB OOMMEN
                      ...  Petitioner

                        Vs

1. DISTRICT COLLECTOR
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/02/2008

 O R D E R
                          KURIAN JOSEPH, J.
               ---------------------------------------
                     O.P. No. 33063 OF 2001
                ---------------------------------------
          Dated this the 29th day of February, 2008.


                            J U D G M E N T

This original petition is filed with the following prayer:

a) To direct the respondents to remove the gate put up by

the 3rd and 4th respondents on the road starting from

Kallupalam to PIP canal situated in ward IX of Cheriyanadu

Grama Panchayath by the issue of a writ of mandamus or such

other writ or order or direction.

In view of the intervening developments, in case the petitioner

has still any grievance left, he may approach the second

respondent.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 33063 OF 2001

J U D G M E N T

29.02.2008