High Court Kerala High Court

Jose Paul T. vs District Collector on 20 January, 2011

Kerala High Court
Jose Paul T. vs District Collector on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1789 of 2011(W)


1. JOSE PAUL T.,S/O.LATE T.K.PAVOO,
                      ...  Petitioner
2. VARGHESE PAUL T., S/O.LATE T.K.PAVOO,
3. FRANCIS PAUL T., S/O.LATE T.K.PAVOO,

                        Vs



1. DISTRICT COLLECTOR, THRISSUR - 680001.
                       ...       Respondent

2. CHOONDAL GRAMA PANCHAYAT,REP.BY ITS

3. ASSISTANT EXECUTIVE ENGINEER,

4. ASSISTANT ENGINEER, COST FORD

5. STATE OF KERALA, REPRESENTED BY CHIEF

                For Petitioner  :SRI.PAUL JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/01/2011

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.1789 OF 2011(W)
              --------------------------------------------------
            Dated this the 20th day of January, 2011

                           J U D G M E N T

According to the petitioners, 3 ares of property which

originally belonged to them was acquired for the purpose of

widening the National Highway between Trissur and Kuttipuram.

It is stated that the land was not utilized for National Highway and

now the respondents are proposing to utilize the said land for the

purpose of construction of a taxi stand. It is stated that if the

proposal materializes it will result in obstruction of access to the

Highway. It is with this grievance the writ petition is filed.

2. As at present it is seen that the petitioners have already

moved the first respondent complaining of the above proposal by

filing Exts.P2 and P3 representations and it is essential for the first

respondent to deal with the grievance.

3. Therefore I direct that if Exts.P2 and P3 representations

stated to have been made before the first respondent have been

received and are pending, the first respondent will deal with the

same with notice to the affected parties.

Petitioners shall produce a copy of the judgment along with

a copy of this writ petition before the first respondent who shall

consider the representations and pass orders thereon.

VI                                (ANTONY DOMINIC, JUDGE)

WPC.No. 1789/2011
                     :2 :