High Court Kerala High Court

N.Rajan vs The Assistant Engineer on 8 December, 2006

Kerala High Court
N.Rajan vs The Assistant Engineer on 8 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 38676 of 2003(D)


1. N.RAJAN, VILAYIL VEEDU,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT ENGINEER,
                       ...       Respondent

2. THE SUPERINTENDENT OF SURVEY,

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. THE EXECUTIVE ENGINEER, ROAD SECTION,

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/12/2006

 O R D E R
                           KURIAN JOSEPH, J.

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

                     W.P.(C) No. 38676 of 2003

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

                    Dated 8th    December,  2006.

                             J U D G M E N T

The challenge is on Ext.P9 notice of the third

respondent. Learned Government Pleader referring to the counter

affidavit filed by the third respondent submits that the third

respondent is not aware of the appeal, if any filed by the

petitioner and that reply from the Assistant Director of Survey is

awaited in the matter. There will be a direction to the Assistant

Director of Survey, Kollam to take appropriate action in the

matter, in the light of Ext.P8 judgment, to see that the survey as

directed in the judgment is conducted participating the petitioner

also. The needful shall be done within four months from the date

of production of a copy of the judgment. The interim order dated

9.12.2003 will continue till such time.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 8th December, 2006.