IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22132 of 2008(I)
1. K.V.PAUL, AGED 46 YEARS,
... Petitioner
Vs
1. THE EXECUTIVE ENGINEER,
... Respondent
2. ASSISTANT ENGINEER,
3. MICHAEL DEVASSIKUTTY,
4. SEEMA PAULY,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/07/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.22132 of 2008
==================
Dated this the 23rd day of July, 2008
J U D G M E N T
The petitioner’s complaint in this writ petition is that
respondents 3 and 4 have unauthorisedly constructed a shed in
front of the property of the petitioner’s wife, blocking the access
from their property to the PWD road abutting the petitioner’s
wife’s property. The petitioner sought assistance of the 1st
respondent in the matter by filing Ext.P2 representation for
removal of the said shed. The petitioner now seeks a direction to
the 1st respondent to consider and pass orders on Ext.P2
expeditiously.
2. I have heard the learned Government Pleader also. In
the nature of the order I propose to pass, I do not think it
necessary to issue notice to respondents 3 and 4 at this stage.
3. In the facts and circumstances of the case, I dispose
of this writ petition with a direction to the 1st respondent to
consider and pass appropriate orders on Ext.P2, as expeditiously
as possible, at any rate, within one month from the date of
w.p.c.22132/08 2
receipt of a copy of this judgment, after affording an opportunity
of being heard to the petitioner as well as respondents 3 and 4.
The petitioner shall produce a copy of the writ petition along with
a certified copy of this judgment before the 1st respondent for
compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge