IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37514 of 2008(S)
1. SREEDHARAN, AGED 40,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, THRISSUR.
... Respondent
2. THE TAHSILDAR, MUKUNDAPURAM TALUK
3. THE VILLAGE OFFICER,
4. THE MATTATHUR GRAMA PANCHAYATH,
5. DAYALU, S/O.KRISHNANKUTTY,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :18/12/2008
O R D E R
J.B. Koshy, Ag.C.J. & Thomas P.Joseph, J.
————————————–
W.P.(C) No.37514 of 2008 S
—————————————
Dated this the 18th day of December, 2008
Judgment
Koshy,J.
It is the contention of the petitioner that fifth respondent
is encroaching a portion of the public road called Chembuchira
Nadipara Colony road. If there is any obstruction, petitioner may
approach the Sub Divisional Magistrate according to law. Without
prejudice to that right, this writ petition is disposed of.
J.B. Koshy
Acting Chief Justice
Thomas P. Joseph
Judge
vaa
M.A.C.A.No./2007 2
J.B. KOSHY,Ag.C.J.
AND
THOMAS P.JOSEPH,J.
————————————-
W.P.(C) No.37514/2008-S
————————————-
Judgment
Date:18th December,2008