IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2012 of 2011(B)
1. SEETHA MOHANAN, AGED 61 YEARS,
... Petitioner
2. PRAKASH PAI, AGED 36 YEARS,
Vs
1. SECRETARY TO GOVERNMENT,
... Respondent
2. DISTRICT COLLECTOR, ERNAKULAM.
3. INSPECTOR GENERAL OF POLICE,
4. THE EXECUTIVE ENGINEER (ROADS),
5. THE SUB INSPECTOR OF POLICE,
6. TAHSILDAR, TALUK OFFICE, KANAYANNOOR.
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/01/2011
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.2012 OF 2011(B)
--------------------------------------------------
Dated this the 28th day of January, 2011
J U D G M E N T
Petitioners claim to be in occupation of 2 cents of land in Sy.
No.178/1 of Ernakulam Village. According to the petitioners, their
father acquired title over the said property and after his death, his
legal representatives continue in occupation of the land. It is
stated that the 5th respondent is attempting to evict them from
the property and that lead the petitioner to approach this court by
filing this writ petition.
2. Apart from the claim raised as above, petitioners have
not produced any document of title in respect of the property for
this court to form even a prima facie opinion on that claim.
Be that as it may, if as contended by the petitioners, they
are in occupation, they are liable to be evicted only in accordance
with law.
Clarifying the above position, the writ petition is disposed
of .
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :