IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6415 of 2010(B)
1. M/S.SUN SHINE ABODES PVT.LTD,
... Petitioner
Vs
1. THE STATE OF KERALA, REP.BY THE
... Respondent
2. THE CORPORATION OF COCHIN,REP.BY
3. THE SUPERINTENDENT, CORPORATION OF
4. LALIYAMMA GEORGE W/O. XAVIER, LAXAN
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/03/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 6415 OF 2010 (B)
=====================
Dated this the 4th day of March, 2010
J U D G M E N T
Petitioner is a company which has purchased 1.32 acres of
land covered by Exts.P1 to P10 documents. According to the
petitioner, on 19/2/2010, certain persons under the leadership of
the 4th respondent trespassed into the aforesaid property of theirs
and attempted to cut open a drainage through the middle of the
property. Thereupon the petitioner filed Ext.P11 complaint to the
2nd respondent. According to the petitioner, 2nd respondent did not
take any action on the basis of Ext.P11 and petitioner apprehends
repetition of the incident and therefore this writ petition was filed.
2. The case was adjourned with a direction to the
standing counsel for the Corporation to obtain instructions in the
matter. On instructions, standing counsel submits that there is no
written consent from the petitioner authorising the Corporation to
proceed with any work through their property. It is stated that in
view of this, it has been decided not to continue the work of
constructing the drainage through the property of the petitioner
as originally proposed.
WPC No. 6415/10
:2 :
In view of the submission thus made, I feel the petitioner has
no reason to have any further apprehension in the matter.
Therefore, recording the submission of the standing counsel as
above, the writ petition is disposed of.
ANTONY DOMINIC, JUDGE
Rp