IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6344 of 2007(E)
1. T.A. JAMEELA IBRAHIM,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE VILLAGE OFFICER,
3. THE TALUK SURVEYOR,
4. THE DISTRICT COLLECTOR,
For Petitioner :SRI.SIRAJ KAROLY
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/02/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P(C).No.6344 OF 2007
-------------------------------------------
Dated this the 26th day of February, 2007
JUDGMENT
According to the petitioner, an item of property belonging
to her is let without its boundary being identified and her
residential building is being scouted by anti-social elements. If
the petitioner has moved appropriate application before the
competent among the respondents for identifying the boundary,
that could be done in terms of the Survey and Boundaries Act
and Rules. Let that be done within a period of two months from
the date of receipt of a copy of this judgment. However, the
authorities will ensure that if there is any dispute between
neighbours, that is a matter to be left to adjudicate by the civil
court.
The writ petition is disposed of as above.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.