IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 366 of 2007()
1. PAPPU @ CHACKU, S/O. AUGUSTHY,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. SUPERINTENDENT OF SURVEY,
3. LONAPPAN @ PAPPU, S/O. LONAPPAN,
4. THE ASST. DIRECTOR,
For Petitioner :SRI.LAL GEORGE
For Respondent :SRI.V.RAJENDRAN (PERUMBAVOOR)
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/06/2009
O R D E R
S.R.Bannurmath, C.J. & Kurian Joseph, J.
------------------------------------------
W.A. No.366 of 2007
------------------------------------------
Dated, this the 2nd day of June, 2009
JUDGMENT
S.R.Bannurmath, C.J.
Aggrieved by the order dated 10th October, 2006 passed by
the learned Single Judge in W.P.(C) No.31496 of 2004, the present writ
appeal is filed. The petitioner in the writ petition has sought for the
following prayers:
i) issue a writ of mandamus or any other
appropriate writ, order or direction directing the 2nd
respondent not to encroach upon the property of the
petitioner covered by Exhibit P1 and P2.
ii) issue a writ of mandamus or any order
appropriate writ, order or direction directing the
respondents to consider Ext.P7 representation and take
action forthwith in accordance with law.
iii) issue a writ of certiorari or any other
appropriate writ, order or direction to call for the
records leading up to Ext.P5 and quash the same.”
W.A. No.366 of 2007
– 2 –
2. It is not in dispute that the notice of measurement under
challenge in this proceeding is issued to the petitioner/appellant on the
basis of the direction issued by this Court in W.P.(C) No.663 of 2004
(Ext.P6) and admittedly the petitioner/appellant has not challenged the
order under Ext.P6. As such, in our view, the learned Single Judge
was justified in rejecting the parallel invocation of writ jurisdiction.
We see no error on the part of the learned Single Judge in declining to
give the relief.
3. If at all the petitioner/appellant is aggrieved by the
notice Ext.P5 only on the ground of the alleged ex parte order Ext.P6, it
is open to him to take appropriate steps to get proper relief in the writ
petition in consideration under Ext.P6.
With this observation the writ appeal stands rejected.
S.R.Bannurmath,
Chief Justice
Kurian Joseph,
Judge
vns