High Court Kerala High Court

K.A.Ashraf vs The Corporation Of Cochin on 19 February, 2010

Kerala High Court
K.A.Ashraf vs The Corporation Of Cochin on 19 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5455 of 2010(F)


1. K.A.ASHRAF,AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. THE CORPORATION OF COCHIN,REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.A.BALAGOPALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 5455 OF 2010 (F)
                  =====================

          Dated this the 19th day of February, 2010

                          J U D G M E N T

Petitioner is a resident of Vakkat Road. It is stated that at

the point where the said road joins the main road, there was

traffic congestion and that to avoid the situation, petitioner

surrendered a portion of his property for the construction of a

bellmouth. It is stated that although the purpose was for ensuring

smooth traffic, the area surrendered by the petitioner has been

made use of by some miscreants in the area, who have erected a

statue, as a result of which, the whole purpose of surrender is

defeated.

2. Petitioner submits that aggrieved by this unauthorised

conduct, he and others have filed representations before the

respondent for taking necessary action including for the removal

of the statue. It is complained that there has not been any action

on the representation so filed. It is with this grievance the writ

petition is filed.

3. If the facts are as stated by the petitioner, this

certainly is a matter which requires the attention of the

WPC 5455/10
:2 :

respondent. In view of the complaint of the petitioner that there

has not been any action on this representation, it is directed that

on the production of a copy of this judgment, the respondent shall

take necessary action on Ext.P1 remedying the grievance of the

petitioner.

4. Petitioner may produce a copy of this judgment along

with a copy of this writ petition before the respondent for

compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp