IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19506 of 2009(G)
1. PALAMADATHIL KOTYAT PATHUMMA,
... Petitioner
Vs
1. VENGARA GRAMA PANCHAYATH, POST
... Respondent
2. THE SECRETARY, VENGARA GRAMA
3. THE VILLAGE OFFICER,
4. KAITHAVALAPPIL KHADER HAJI,
For Petitioner :SRI.C.M.MOHAMMED IQUABAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.19506 of 2009
--------------------------
Dated this the 13th July,2009
J U D G M E N T
Alleging encroachment on the part of the 4th
respondent on a public pathway, which according to the
petitioner, is used by her and several others in the
locality, Exhibit-P2 complaint has been filed before the
Village Officer as also before the Panchayat.
2. Having heard the learned Government Pleader
also, there will be a direction to the 3rd respondent to look
into Exhibit P2 and if after due enquiry the allegations are
found to be correct, it shall be forwarded to the Revenue
Divisional Officer and if found appropriate, proceedings
shall be taken under Section 133 of the Cr.P.C. Needful
shall be done within two months from the date of receipt
of a copy of this judgment.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
2
3