High Court Kerala High Court

M.K.Nabeel vs Erattupetta Grama Panchayath on 27 August, 2008

Kerala High Court
M.K.Nabeel vs Erattupetta Grama Panchayath on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25801 of 2008(V)


1. M.K.NABEEL, S/O KOCHU THAMBU,
                      ...  Petitioner

                        Vs



1. ERATTUPETTA GRAMA PANCHAYATH,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. REGIONAL TRASPORT AUTHORITY,

                For Petitioner  :SRI.BABY THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/08/2008

 O R D E R
                       ANTONY DOMINIC, J.

            --------------------------------------------------------

                      W.P.(C) 25801 of 2008

            --------------------------------------------------------

                    Dated: AUGUST 27, 2008

                               JUDGMENT

Petitioner complains that in front of the shopping

complex constructed by him, autorickshaws are parked inn

an indiscriminate manner, obstructing ingress and egress.

It is complaining of this that he filed Exts.P2 and P3 before

respondents 1 and 2. In this writ petition what is mainly

complained of is that the aforesaid representations are not

taken note of by respondents 1 and 2 and therefore he

seeks a direction to them to take action on the

representations so filed.

3. Having regard to the facts as stated above, I feel

that, if Exts.P2 and P3 have been received by respondents 1

and 2, it is only appropriate that these are taken note of

and orders passed thereon. This shall be done by

respondents 1 and 2 as expeditiously as possible, and at

any rate, within four weeks of production of a copy of this

WP(C) 25801/08
2

judgment.

4. Petitioner shall produce a copy of this judgment

before respondents 1 and 2 for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-