IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30123 of 2010(M)
1. P.SANKARA NARAYANAN, S/O. VELAYUDA
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOZHIKODE.
... Respondent
2. THE EXECUTIVE ENGINEER, NATIONAL
3. THE CHERUVANNUR-NALLALAM
4. CITU UNION, CHERUVANNOOR UNIT,
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent :SRI.E.NARAYANAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/10/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.30123 OF 2010()
--------------------------------------------------
Dated this the 13th day of October, 2010
J U D G M E N T
Petitioner’s grievance is against an unauthorized shed
constructed by the 4th respondent at Cheruvannor Junction(Faroke
New Bridge-Old Bridge Junction of NH-17).
2. Although, notice has been served on the 4th respondent
by special messenger, there is no appearance on their behalf.
3. It is seen from Exts.P3 and P4 letters issued by the
Executive Engineer to the District Collector and the Asst.
Engineer to the Asst. Executive Engineer that the shed in
question is an unauthorized construction. There is also a
recommendation for its removal.
In view of the above, it is directed that on the production of
a copy of the judgment, the first respondent shall take action for
removal of the shed in question. The action shall be completed
within 6 weeks.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :