High Court Kerala High Court

Mr.Joy E.P. @ Joseph vs The Secretary on 17 March, 2008

Kerala High Court
Mr.Joy E.P. @ Joseph vs The Secretary on 17 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7193 of 2008(F)


1. MR.JOY E.P. @ JOSEPH, AGED 57,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE ASST.EXECUTIVE ENGINEER,

3. ANGANVADI, NO.147, ELAMAKKARA

                For Petitioner  :SRI.T.K.RADHAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/03/2008

 O R D E R
                           PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                           W.P.(c).No.7193 OF 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 17th day of March, 2008

                                 JUDGMENT

Petitioner has filed this writ petition seeking a direction to the

respondents namely the authorities of Cochin Corporation as well as

the management of Anganvadi No.147, Elamakkara, a project of ICDS

to demolish what the petitioner describes as unauthorised construction

of a building put up by the third respondent on road puramboke. It is

alleged that this construction is on the Edapally Raghavan Pillai Road

at Elamakkara and is causing considerable hindrance and difficulties to

general public including the petitioner who are having right of

enjoyment of the road for all purposes.

Heard both sides. Standing counsel for the Corporation on the

basis of the written instructions received from the second respondent

submits that the so called unauthorised construction is a building which

accommodates Anganvadi No. 147 and has been in existence for the

past more than 25 years. Since the roof of the said building was in a

state of dis-repair and since the roof posed danger to the small kids

WPC.No.7193/08 2

attending the Anganvadi, the child welfare committee recommended

that necessary repairs should be undertaken immediately lest the safety

of the children should be in peril. It was decided to undertake the badly

need repairs of the roof portion as well as the floor and the interior of

the room. Standing counsel has placed before me four photographs.

These photographs will be placed on record. A perusal of the

photographs will reveal that the building in question is an old one and

what has been done is to increase the height of the building by adding 3

layers of hollow bricks and also to repair the floor, the cracks on the

walls etc. of the building. It is difficult to accept the case of the

petitioner that a new building has been put up recently after

demolishing the existing building. I am not inclined to grant the reliefs

sought for. But since the Corporation is yet to take a formal decision

on the complaint submitted by the petitioner, I dispose of the writ

petition directing the corporation to hear the petitioner before final

orders are passed on Ext.P4.

PIUS.C.KURIAKOSE
JUDGE

sv.

WPC.No.7193/08 2