High Court Madras High Court

S.Nissar Fathima vs The District Collector Of … on 3 November, 2008

Madras High Court
S.Nissar Fathima vs The District Collector Of … on 3 November, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 03/11/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

W.P.(MD)No.3951 of 2008

S.Nissar Fathima				... Petitioner
			
Vs.

1.The District Collector of Ramanathapuram,
  Ramanathapuram District.
  Collectorate Campus,
  Ramanathapuram.

2.The Executive Officer,
  Third Grade Municipality,
  Keelakarai - 623 517.

3.Sulthania

4.Sahul Hameed Ummal				... Respondents

Prayer

Writ Petition filed under Article 226 of the Constitution of India
for issuance of a Writ of      Mandamus, directing the respondents 1 and 2 to
remove the construction put up in a common pathway bearing S.No.614, Keelakarai
Town, Ramanathapuram Taluk and District by the respondents 3 and 4 in pursuance
of the petitioner's representation dated 06.02.2007 and also in pursuance of the
decree dated 04.11.2005 made in O.S.No.29 of 2004 on the file of District Munsif
Court, Ramanathapuram.

!For Petitioner ... Mr.V.Sithanranjandas
^For RR1 and 2	... Mr.R.Janakiramulu
		    Special Government Pleader
For RR3 and 4	... No appearance

:ORDER

Heard the learned counsel appearing for the petitioner and the learned
Special Government Pleader, appearing for the respondents 1 and 2. Despite
printing the name of the respondents 3 and 4, no one represents.

2. Niggard and bereft of details, succinctly and concisely the case of the
petitioner could be set out thus:

The petitioner filed a suit in O.S.No.29 of 2004 before the District
Munsif Court, Ramanathapuram and obtained a decree as against the respondents 3
and 4 to the effect that the encroachment in the common pathway should be
removed. The grievance of the petitioner is that despite passing of such order,
the illegal encroachment is still persisting and the same should be ordered to
be removed by the Executive Authorities viz., respondents 1 and 2.

3. I am of the considered opinion, in this factual matrix, that the proper
course on the part of the petitioner is to file an execution petition before the
lower Court, which passed the decree concerned and thereupon the Court shall
issue suitable direction. If necessary, at the instance of the petitioner, an
Advocate/Commissioner could be appointed, who could be ordered to be assisted by
police force for removal of such obstructions and encroachments in the common
pathway, which was declared to be the common pathway by the Court concerned.
The trial Court shall do well to see that on such
Execution Petition filed, the entire process is completed within a period of
three months thereon.

4. With the above said observation and direction, this writ Petition is
disposed of. No costs.

smn

To

1.The District Collector of Ramanathapuram,
Ramanathapuram District.

Collectorate Campus,
Ramanathapuram.

2.The Executive Officer,
Third Grade Municipality,
Keelakarai – 623 517.