High Court Kerala High Court

Santha vs The Secretary on 26 May, 2008

Kerala High Court
Santha vs The Secretary on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14918 of 2008(A)


1. SANTHA,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. JAYASREE,

                For Petitioner  :SRI.C.K.PRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/05/2008

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 14918 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 26th May, 2008.

                           J U D G M E N T

Petitioner is aggrieved by nuisance caused by the 2nd respondent

in rearing cows and poultry in the property adjacent to the

petitioner’s property very close to the petitioner’s house.

Complaining about this, the petitioner has filed Ext. P1 complaint

before the 1st respondent. The petitioner seeks expeditious disposal of

the same.

2. I have heard the learned standing counsel for the 1st

respondent also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and

pass appropriate orders on Ext. P1 as expeditiously as possible at any

rate within one month from the date of receipt of a copy of this

judgment, after affording an opportunity of being heard to the

petitioner and the 2nd respondent.

The petitioner shall forward a certified copy of this judgment

along with a copy of the writ petition to the 1st respondent for

compliance.

S. Siri Jagan, Judge.

Tds/