High Court Kerala High Court

P.V. Varghese vs The Superintending Engineer on 6 December, 2006

Kerala High Court
P.V. Varghese vs The Superintending Engineer on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30245 of 2006(A)


1. P.V. VARGHESE, S/O.VARKEY,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDING ENGINEER,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. SMT.C.P. PATHUMMA, ASSISTANT EXECUTIVE

5. THE ASSISTANT ENGINEER, NH (R),

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  :SMT.KOCHUMOL KODUVATH

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :06/12/2006

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.

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

                          W.P.(C)NO.30245 OF 2006

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

                Dated this the 6th day of December 2006


                                     JUDGMENT

Writ petition is filed for a direction to respondents to

implement Exts.P12 and P15 orders issued by the second and

third respondent respectively to demolish a slab over the

drainage canal connecting national high way on the one side and

landed property on the other side. Petitioner’s case is that

petitioner is the owner of one side of the property and is entitled

to get the slab over the drainage canal connecting petitioner’s

property to high way demolished.

2. Government Pleader produced photograph and a sketch

showing slab over the drainage canal connecting the main land

to the national high way. According to the Government Pleader,

the slab is used by the public for going from the road to the

private bus stand.

3. The counsel appearing for the additional respondents

filed Ext.R6(B) order issued by the RDO under Section 133 of

Cr.P.C. upholding public right of way over the slab. The counsel

for additional respondents also relied on Ext.R6(d) judgment in

W.P.(C)NO.30245 OF 2006

Page numbers

appeal issued by Additional District Court declaring right of way

and granting permanent injunction against demolition of slab.

The case of the additional respondent is that the petitioner

suppressed material facts and filed this writ petition to get the

slab over the drainage canal demolished with the assistance of

PWD. It is seen from Exts.P8, P7 and P12 issued by PWD

authorities that they were either not aware of the order of the

Sub Divisional Magistrate or of the Civil Court declaring public

right of way over the slab. Ext.R6(a) produced by additional

respondent shows that there is a panchayat road connecting the

high way through the very same slab. On the face of it, I am

convinced that the PWD authorities have initiated action without

verifying factual position and without knowing the order of Sub

Divisional Magistrate, Panchayat records and the decree passed

by Civil Court. Moreover, if the photograph and the sketch

produced by the Government Pleader represent true picture of

the area then the action proposed by the PWD authorities is

absolutely illegal, arbitrary and against public interest, more so

when there is no scheme for widening of the road. The orders

W.P.(C)NO.30245 OF 2006

Page numbers

produced by petitioner only serves destruction of the slab over

drainage canal which is under use by public as is evident from

the documents produced by additional respondents.

4. In the circumstances, the orders of the PWD authorities

sought to be enforced by the petitioner under direction of this

court are unenforceable. It is for the petitioner to challenge

order of the Sub Divisional Magistrate and the order of the Civil

Court and get his exclusive right over the slab established and

then approach PWD authorities.

5. Writ petition is disposed of declaring that the PWD

authorities in this case have no right what so ever to remove the

slab except with the approval of the Sub Divisional Magistrate

and the Panchayat.

Writ petition is disposed of as above.

C.N.RAMACHANDRAN NAIR, JUDGE

jes