IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35508 of 2004(B)
1. SALI PAUL, S/O.PAUL,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. HYDROSE, S/O.ABDUL RAHMAN,
3. K.E.ABDUL SALIM, S/O.IBRAHIM,
4. ZAKKIR HUSSAIN, S/O.MOHAMMED KAKKADATH,
5. SHABANA ZAKKIR HUSSAIN, W/O.
For Petitioner :SRI.ABRAHAM JOHN
For Respondent :SRI.K.R.VINOD
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/08/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.35508 of 2004
----------------------------------------------
Dated 29th August, 2008.
J U D G M E N T
The prayer is for a direction to the first respondent to
take steps to demolish the alleged unauthosed construction made
by respondents 2 to 5. In case no action has been taken in the
matter, petitioner may produce a copy of this judgment along with
a copy of the writ petition before the first respondent, in which
case, appropriate action in accordance with law in the matter will
be taken by the first respondent expeditiously.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.35508 of 2004
———————————————-
J U D G M E N T
Dated 29th August, 2008.