IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5470 of 2004(A)
1. PRASOBH KAMAL, KESAVA SADANAM,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY SECRETARY,
... Respondent
2. DISTRICT COLLECTOR, TRIVANDRUM.
3. REVENUE DIVISIONAL OFFICER,
4. TAHSILDAR, NEDUMANGAD.
5. POOVACHAL GRAMA PANCHAYAT REP.BY
6. SOMAN S/O. GOVINDAN, KUZHIVILAKATHU
7. BIJU, BIJU'S BHAVAN, KUZHIVILA,
For Petitioner :SRI.R.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/02/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.5470 of 2004
----------------------------------------------
Dated 28th February, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“To issue a writ of mandamus or other appropriate writ, direction
or order commanding the respondents 2 to 4 not to proceed with
Ext.P8 proceedings A5-8146/01 dated 5.2.2004 issued by the 2nd
respondent under the Land Conservancy Act holding that there is
no ‘puramboke’ land encroached by the petitioner in property in
Sy.No.442/12 of Veeranakavu village and the entire proceedings
initiated by the 2nd respondent is highly illegal, arbitrary and
violating principles of natural justice and fair play.”
On 13.2.2004, this Court passed the following order :-
“Notice is ordered on condition that petitioner will withdraw the
suit and file memo in Court. Notice will be issued only after
filing of memo of withdrawal.”
It is reported that so far, the withdrawal memo has not been filed.
The writ petition is hence dismissed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 28th February, 2007.