High Court Kerala High Court

K.S.Balachandran Nair vs Govt. Of Kerala on 17 November, 2008

Kerala High Court
K.S.Balachandran Nair vs Govt. Of Kerala on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33727 of 2008(M)


1. K.S.BALACHANDRAN NAIR
                      ...  Petitioner

                        Vs



1. GOVT. OF KERALA
                       ...       Respondent

2. CHIEF ENGINEER,

3. THIRUVANANTHAPURAM CORPORATION

4. THIRUVANANTHAPURAM DEVELOPMENT AUTHORITY

5. DISTRICT COLLECTOR,

6. SUB INSPECTOR OF POLICE,

7. SUBHASH, KUNJU VEEDU

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  :SRI.K.A.JALEEL, SC., TRIDA

The Hon'ble MR. Justice V.GIRI

 Dated :17/11/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C).33727/2008
                      --------------------
      Dated this the 17th day of November, 2008

                      JUDGMENT

Petitioner is aggrieved by the alleged proposal on

the part of the seventh respondent to trespass into the

road puramboke land situated on the western side of

the property belonging to the petitioner and put up a

construction therein. Petitioner is in possession of

10.5 cents of property in Re.Sy.No.6/19 of Thycaude

Village, lying on the eastern side of Oottukuzhi-

Vanross Junction Public road. Complaint filed by the

petitioner, before the District Collector inviting

attention of the Collector to the alleged attempt of

trespass is pending consideration.

Having heard learned Government Pleader also,

writ petition is disposed of directing the fifth

respondent to consider and pass orders on Ext.P1 and

take appropriate action thereon, within a period of one

month from the date of receipt of a copy of this

judgment. Copy of the writ petition along with the

W.P.(C).33727/2008
2

copy of the judgment shall be produced by the petitioner

before the fifth respondent.

V.GIRI,
Judge

mrcs