IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31852 of 2007(P)
1. SUDHA, D/O JANARDANAN @ BAVA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE TAHSILDAR,
3. THE VILLAGE OFFICER,
4. ALAPPUZHA MUNICIPALITY,
5. BABE BHAI JAYRAM ASHAR,
For Petitioner :SRI.V.K.PEERMOHAMED KHAN
For Respondent :SRI.M.K.CHANDRA MOHAN DAS, SC, M.C.,ALP
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 31852 OF 2007 P
=====================
Dated this the 26th day of October, 2007
J U D G M E N T
The complaint is that a thodu is being refilled by a private
party. It is on that basis relief is sought against the District
Collector on the ground that there has been inaction on his part.
If the petitioner is aggrieved by any unauthorised action by a
private individual, petitioner can always seek relief from Civil
Court. This does not justify invoking any public law remedy by
taking recourse to proceedings under Article 226 of the
Constitution of India. Writ petition is dismissed.
ANTONY DOMINIC, JUDGE.
Rp