IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11816 of 2004(F)
1. KUSUMAM SADHANANDAN, AGED 49 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DISTRICT COLLECTOR, ERNAKULAM DISTRICT,
3. MULANTHURUTHY GRAMA PANCHAYAT,
4. HINDUSTAN PETROLEUM COMPANY LTD.,
5. CHINNAMMA, AGED 65 YEARS,
For Petitioner :SRI.P.K.BALAKRISHNAN NAIR
For Respondent :SRI.C.T.JOSEPH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 11816 OF 2004
---------------------------------------
Dated this the 5th day of July, 2007.
J U D G M E N T
This writ petition is filed with the following prayer:
i) to issue a Writ of prohibition, direction or order of
the like nature restraining the respondents from
conducting any business in Petroleum in partly reclaimed
wet land in survey No. 85/6 in Block No. B/23 of
Mulanthuruthy Village.
2. In the counter affidavit filed by the 3rd and 5th
respondent it is submitted that there is no violation of the
provisions of Land Utilisation Order, since the property is garden
land for several years.
Learned Government Pleader upon instructions submits that
the Tahsildar has already conducted an enquiry in the matter and
found that there is no merit in the allegations raised by the
petitioner. In the above circumstances, this writ petition is
dismissed.
KURIAN JOSEPH, JUDGE.
smp