High Court Kerala High Court

Smt.Indira Nair vs The State Of Kerala on 20 June, 2008

Kerala High Court
Smt.Indira Nair vs The State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20725 of 2007(P)


1. SMT.INDIRA NAIR, AGED 59 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CHIEF ENGINEER, MAJOR IRRIGATIONS,

3. THE EXECUTIVE ENGINEER,

4. THE ASST. EXECUTIVE ENGINEER,

5. THE ASST. ENGINEER,

6. THE DISTRICT EXPERT COMMITTEE

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2008

 O R D E R
                       KURIAN JOSEPH, J.
             -----------------------------------------
                 W.P(C) No. 20725 of 2007
             -----------------------------------------
            Dated this the 20th day of June, 2008

                             JUDGMENT

The writ petition is filed mainly with the following prayer:-

(i) Issue a writ of mandamus, or any other
appropriate writ, order or direction commanding
the respondents to take expeditious steps for the
construction of a retaining wall along the eastern
riverside of the petitioner’s property aside River
Pampa after reclaiming the 30 cents of land
approx., already lost due to river bank erosion, at
the earliest.

There will be a direction to the 2nd respondent to take

appropriate action on Ext.P4 with notice to the petitioner within a

period of four months from the date of production of a copy of

the judgment.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.20725 of 2007

———————————–

JUDGMENT

20th June, 2008