IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37253 of 2010(F)
1. M.M.ABRAHAM,
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. THE SECRETARY,
3. E.A.KRISHNAN KUTTY,
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 37253 OF 2010
=====================
Dated this the 22nd day of December, 2010
J U D G M E N T
All that is sought for in this writ petition is for a direction to
the 2nd respondent to take action on Ext.P3, a petition filed by the
petitioner alleging encroachment on the part of the 3rd
respondent.
2. It is directed that if such a complaint has been received
and is pending, the 2nd respondent shall take action thereof at any
rate within 6 weeks of its receipt. It is also directed that any such
action shall be only with notice to the 3rd respondent.
3. Petitioner shall produce a copy of this judgment along
with a copy of this writ petition before the 3rd respondent for
compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp