High Court Kerala High Court

K.M.A. Majeed vs State Of Kerala on 19 June, 2007

Kerala High Court
K.M.A. Majeed vs State Of Kerala on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18799 of 2007(S)


1. K.M.A. MAJEED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. REVENUE DEPARTMENT,

                For Petitioner  :SRI.S.SAJU

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/06/2007

 O R D E R
                         H.L. DATTU, C.J.  &   K.T. SANKARAN, J.

                         ----------------------------------------------------------

                                     W.P.(C) No.18799 of 2007

                         -----------------------------------------------------------

                           Dated, this the 19th  day of June, 2007


                                               JUDGMENT

H.L. DATTU, CJ.

There are two prayers in this writ petition. The first one is to quash Ext.P1 and

the second one is to direct the respondents to evict all illegal encroachments and to

carry on the demolition drive in illegal structures irrespective of any classification.

2. In so far as the first prayer is concerned, the learned Senior Government

Pleader appearing for the respondents would submit that the State Government has

already withdrawn Ext.P1. We do not doubt the correctness or otherwise of the

statement made by the learned Government Pleader. Therefore, the first prayer sought

for by the petitioner does not survive for our consideration in this writ petition.

Accordingly the same is rejected.

3. In so far as the second prayer is concerned, it is for the State Government

and not for us to direct the State Government to evict all unauthorised occupants from

the government properties. In that view of the matter, the second relief also requires to

be rejected and it is rejected.

The writ petition is therefore dismissed. Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

mt/-