High Court Kerala High Court

Rishin George vs Chief Engineer on 29 July, 2008

Kerala High Court
Rishin George vs Chief Engineer on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11645 of 2008(J)


1. RISHIN GEORGE, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. CHIEF ENGINEER,
                       ...       Respondent

2. EXEUCTIVE ENGINEER,

3. ASSISTANT EXECUTIVE ENGINEER,

4. PAMPADY GRAMA PANCHAYATH,

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :SRI.JAMES KURIAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/07/2008

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 11645 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 29th     July, 2008.

                            J U D G M E N T

The petitioner has some property by the side of NH 220 (Kollam-

Theni National Highway). The petitioner wants to make some

constructions in that property. Under the Kerala Highway Protection

Act, 1999, the petitioner has to obtain prior no-objection certificate

from the National Highway Authorities. Seeking such no-objection

certificate, the petitioner filed Ext. P2 application before the 2nd

respondent. The petitioner seeks a direction to the 2nd respondent to

consider and pass orders on Ext. P2 expeditiously.

2. I have heard the learned counsel for the petitioner, the

learned Government Pleader and the learned counsel for the 4th

respondent.

Having heard all parties, I dispose of this writ petition with a

direction to the 2nd respondent to consider and pass orders on Ext. P2

as expeditiously as possible, at any rate, within three weeks from the

date of receipt of a copy of this judgment.

Sd/- S. Siri Jagan, Judge.

Tds/