IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9349 of 2010(P)
1. K.K.KUNJIRAMAN, S/O. KRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SECRETRY, KEEZHUR CHAVASSERY
For Petitioner :SRI.SHAJI P.CHALY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/03/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).9349/2010
--------------------
Dated this the 19th day of March, 2010
JUDGMENT
Petitioner’s allegation is that the respondent Panchayat is
undertaking certain constructions encroaching into the road
situated on the southern side of the building under construction.
It is seen that the petitioner has filed Ext.P5 complaint in this
behalf before the 2nd respondent, but no action has been taken
thereon.
2. If as stated by the petitioner a complaint has been filed and
received, the 2nd respondent is directed to examine the
grievance of the petitioner highlighted in the complaint and take
necessary action without any delay.
3. Petitioner may produce a copy of this judgment along with
the copy of the writ petition before the 2nd respondent for
compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC,
Judge
mrcs