High Court Kerala High Court

P.H.Abdul Gafoor vs The Superintendent Of Police on 5 August, 2009

Kerala High Court
P.H.Abdul Gafoor vs The Superintendent Of Police on 5 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13280 of 2009(D)


1. P.H.ABDUL GAFOOR,AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,ALAPPUZHA.
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE,ALAPPUZHA

5. THE R.D.O,ALAPPUZHA.

6. THE TAHSILDAR,AMBALAPUZHA.

7. THE TALUK SURVEYOR,AMBALAPUZHA.

8. RAJA,S/O.ASHYA BEEVI,PUTHIYA PARAMBIL,

9. SAVAD,S/O.RAJA,PUTHIYA PARAMBIL,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :SRI.R.AZAD BABU

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :05/08/2009

 O R D E R
                  P.R. RAMAN & P. BHAVADASAN, JJ.
                  = = = = = = = = = = = = = = = = = = =
                        W.P.(C) NO. 13280 OF 2009
                          = = = = = = = = = = = = =
           DATED THIS, THE 5TH DAY OF AUGUST, 2009.

                              J U D G M E N T

Raman, J.

The limited prayer which can be granted is to enable the petitioner to

measure his property without causing any obstruction by the party

respondents. Notice of measurement shall be given to the survey authorities

as also to the party respondents whereupon they shall measure the

property without prejudice to the contentions of either party, if any,

regarding their respective rights over the same. However, by virtue of this

order, they shall not re-fix the boundary already in existence.

P.R. RAMAN, JUDGE

P. BHAVADASAN, JUDGE.

KNC/-