High Court Kerala High Court

P.Ashokumar vs National Highway Authority Of … on 15 November, 2010

Kerala High Court
P.Ashokumar vs National Highway Authority Of … on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34375 of 2010(V)


1. P.ASHOKUMAR, AUTHORISED DEALER,
                      ...  Petitioner

                        Vs



1. NATIONAL HIGHWAY AUTHORITY OF INDIA
                       ...       Respondent

2. EXECUTIVE ENGINEER, NATIONAL HIGHWAY,

3. NATTIKA GRAMA PANCHAYAT, REPRESENTED

4. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/11/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                  W.P.(C) No. 34375 of 2010 V
             ```````````````````````````````````````````````````````
         Dated this the 15th day of November, 2010

                            J U D G M E N T

Petitioner’s grievance is against unauthorised and

illegal installation of the hoardings and flux boards in the

national highway in front of the shop of the petitioner.

According to him, due to the presence of the aforesaid

hoardings and other boards, the entire view of his shop

building is blocked, which adversely affects his business. It is

stated that the representations made to the authorities for

removal of the hoardings and flux boards have not evoked

any response and, therefore, this writ petition is filed.

2. Leaned counsel for the petitioner invites my

attention to Ext.P2 photograph and Ext.P3 judgment rendered

by this Court in identical circumstances and seeks similar

directions.

3. I heard the Standing Counsel appearing for

respondents 1 and 2.

W.P.(C) No.34375/10
: 2 :

4. Since the issue raised in the writ petition is similar

to the one dealt with in Ext.P3 judgment, I do not think it

necessary issue notice to the third respondent.

5. In the light of the averments in the writ petition and

in view of Ext.P3 judgment, this writ petition is disposed of,

directing that the first respondent shall take appropriate action

for removing the unauthorised hoardings and flux boards, if

necessary, with the assistance of respondents 3 and 4 as

well.

Petitioner to produce a copy of this judgment along with

a copy of this writ petition before the first respondent for

compliance.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge