IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19838 of 2008(J)
1. P.M.THANKAMANI, HOUSE NO.32/2183,A,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. SASIDHARAN.T.K, S/O.ITTAMIN,
For Petitioner :SRI.R.MURALEEDHARAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/07/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.19838 OF 2008
----------------------------------------
Dated this the 9th day of July, 2008
JUDGMENT
The petitioner is residing with his family in the house
bearing Door No.32/2183 of the Corporation of Kochi in Survey
No.137/15A of Edappally South Village. The petitioner’s
complaint in this writ petition is that against a threat posed to the
petitioner, by a tree standing in the property of the 2nd
respondent, the petitioner has filed Ext.P1 application before the
1st respondent for taking appropriate action to direct cutting and
removal of that tree to avoid any danger to the life and property
of the petitioner, which is not being considered by the 1st
respondent. The petitioner seeks a direction to the 1st
respondent to consider and pass orders on Ext.P1 expeditiously.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass appropriate orders on Ext.P1 as expeditiously as possible, at
any rate, within a period of two weeks from the date of receipt of
W.P.(c)No.19838/08 2
a copy of this judgment, after affording an opportunity of being
heard to the petitioner as well as the 2nd respondent. The
petitioner shall forward a certified copy of this judgment along
with a copy of the writ petition to 1st respondent for
compliance.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.19838/08 3