IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 468 of 2006(E)
1. JAYALEKSHMI, AGED 47 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE VILLAGE OFFICER, PALLIVASAL VILLAGE,
4. THE TAHASILDAR, DEVIKULAM.
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent :SRI.JOICE GEORGE
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/10/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.468 OF 2006
---------------------------------------
Dated this the 15th day of October, 2008.
J U D G M E N T
Petitioner approached this Court aggrieved by Exhibit P2
stop memo in the matter of construction of a residential building
on the ground that the same is unauthorised. According to the
petitioner, Exhibits P3 and P4 applications for assignment are
pending before the first respondent.
2. There will be a direction to the first respondent/
competent authority to take up for consideration Exhibits P3 and
P4 and take appropriate action in accordance with law thereon,
with notice to the petitioner and respondents 5 and 6, within a
period of four months from the date of receipt of a copy of this
judgment. The construction made by the petitioner at her risk
will be subject to the outcome of the decision thus taken by the
authority as above.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 468 OF 2006
J U D G M E N T
15.10.2008