IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33189 of 2010(W)
1. K.M.MATHEW, S/O.K.C.MATHEW,
... Petitioner
2. SHEEBA MATHEW, W/O.K.M.MATHEW,
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE EXECUTIE ENGINEER,
3. PRABHAKARA PANICKER,
For Petitioner :SRI.THAMPAN THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/11/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 33189 OF 2010 (W)
=====================
Dated this the 2nd day of November, 2010
J U D G M E N T
Petitioners complain of an attempt made by the 3rd
respondent to trespass and encroach into the puramboke land,
which lies adjacent to the petitioners’ property. It is seen that
petitioner and others have already taken up this issue before the
2nd respondent by filing Exts.P3 and P4 and these applications are
pending.
In that view of the matter,without expressing anything on
the merits, this writ petition is disposed of directing the 2nd
respondent to consider Exts.P3 and P4 as expeditiously as
possible, at any rate within 6 weeks of production of a copy of this
judgment. Orders thereon shall be passed only with notice to the
3rd respondent also.
ANTONY DOMINIC, JUDGE
Rp