IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33759 of 2004(R)
1. PRASANNAKUMARI VINAYAN,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE DISTRICT SUPERINTENDENT OF SURVEY
3. THE EXECUTIVE ENGINEER, PWD (ROADS),
4. THE ASSISTANT EXECUTIVE ENGINEER,
5. THE ASSISTANT ENGINEER, PWD (ROADS
6. THE TAHSILDAR, TALUK OFFICE, THIRUVALLA.
7. THE TALUK SURVEYOR, OFFICE OF
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent :SRI.M.P.KRISHNAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C). NO. 33759 OF 2004
---------------------------------------
Dated this the 26th day of November, 2007.
J U D G M E N T
The issue raised in this writ petition pertains to the
allegation regarding the unauthorised construction made by the
petitioner. It is seen that the 2nd respondent is seized of the
matter in the appeal. There will be a direction to the 2nd
respondent to consider Ext.P3 with notice to the petitioner and
additional 8th respondent and pas appropriate orders thereon in
accordance with law within a period of four months from the date
of receipt of a copy of this judgment. Interim order dated
22.11.04 will continue till such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
ps