IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18174 of 2007(L)
1. K.P.VARGHESE, S/O. POULOSE, AGED 51 YRS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. PUTHRIKA GRAMA PANCHAYAT,
4. VADAVUKODE BLOCK PANCHAYAT,
5. A.B.SLEEBA, AGED 50 YEARS, S/O. VARKEY,
6. C.K.THANKAPPAN,
7. ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.PAUL K.VARGHESE
For Respondent :SRI.NIREESH MATHEW
The Hon'ble MR. Justice K.M.JOSEPH
Dated :11/07/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 18174 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of July, 2007
JUDGMENT
Prayer in the writ petition is for a direction to respondents 2
to 7 to consider the grievances of the petitioner and provide
adequate protection to his property as well as compound wall by
providing necessary drainage as well as retaining wall on the
northern side of the petitioner’s property and restore the entry to
the petitioner’s property from the road within a time. There is a
further prayer for a direction to the 7th respondent to produce the
entire file relating to the construction of Chemala colony
KarikkattuMala road including its plan, estimate etc.
2. Counter affidavit is filed by respondents 5 and 6.
Therein, it is interalia stated as follows:
” It is submitted that the averments in para
5 is not correct and hence denied. It is
submitted that all the maintenance work of the
above mentioned road is almost over and a small
drainage was constructed as per the estimate to
WPC No.18174/07 2
facilitate the drainage of waste water on the side
of the road. The above mentioned drainage was
constructed by the respondents after giving the
necessary width from the petitioner’s compound
wall. No damage has been done to the
petitioner’s compound wall by constructing the
above mentioned drainage. The above mentioned
drainage is properly constructed and the side
walls is properly concreted and plastered by
using cement by the respondents. It is
submitted that proper drainage is also provided
to the petitioner’s property.”
Recording the above statement in the counter affidavit, the
writ petition is disposed of. If the petitioner has any further
grievance, he may bring it to the notice of the local authority for
appropriate reliefs in accordance with law.
(K.M.JOSEPH, JUDGE)
sv.
WPC No.18174/07 3