High Court Kerala High Court

Rajesh.N vs State Of Kerala Represented By Its on 5 August, 2008

Kerala High Court
Rajesh.N vs State Of Kerala Represented By Its on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22429 of 2008(T)


1. RAJESH.N, S/O.NARAYANAN UNNI, AGED 35,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. DISTRICT COLLECTOR, CIVIL STATION,

3. VILLAGE OFFICER, OACHIRA.

4. OACHIRA GRAMA PANCHAYATH,REPRESENTED BY

5. THE SECRETARY, OACHIRA GRAMA PANCHAYATH,

6. THE DEPUTY SUPERINTENDENT OF POLICE,

7. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.GEORGE MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/08/2008

 O R D E R
                      ANTONY DOMINIC, J

     -----------------------------------------------------------
                     W.P.(C).No.22429/2008
     -----------------------------------------------------------
           Dated this the 5th     day of August, 2008


                            JUDGMENT

The allegation of the petitioner is that, two members

of the 4th respondent Panchayat are attempting to trespass

into the petitioner’s land, to construct a Thodu.

In view of the nature of the allegation, I am of the view

that, the proper remedy available to the petitioner is to file

a suit before the civil court. Added to this also the fact that

the persons against whom allegation have been made in the

writ petition have not been impleaded in this writ petition.

Writ Petition fails and is dismissed.

ANTONY DOMINIC
JUDGE

vi.

2