IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11242 of 2004(L)
1. SUDARSANAN, S/O. SREENIVASAN,
... Petitioner
Vs
1. DISTRICT COLLECTOR, THIRUVANANTHAPURAM.
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
3. PUSHPANJALI,
4. THE GEOLOGIST,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :SRI.MANOJ P.KUNJACHAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.11242 OF 2004
---------------------------------------
Dated this the 8th day of August, 2008.
J U D G M E N T
This writ petition is filed mainly with the following prayer:
i) To issue a writ of mandamus commanding the
2nd respondent not to interfere in the construction
activity carried out by the petitioner in his Ext.P1
property on the basis of Ext.P6 order.
There is also a prayer for quashing Exhibits P6 and P7. This writ
petition was admitted in the year 2004. On 11.07.2008, this
Court passed the following order.
” In case no counter affidavit is filed within 3 weeks
from today, it will be taken that the respondents
have no objection in allowing the writ petition”.
There is no counter affidavit yet. Therefore, this writ
petition is allowed in terms of the prayer as extracted above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 11242 OF 2004
J U D G M E N T
08.08.2008