IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31476 of 2008(V)
1. T.P. MATHEW, COYAMKODE P.O., CHAYOTH,
... Petitioner
Vs
1. THE ADDITIONAL DISTRICT MAGISTRATE,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. MOHAMMED FAROOK, S/O. THRIKKOT USMAN,
4. N.USMAN, KOYAPPARA,
For Petitioner :SRI.T.K.VIPINDAS
For Respondent :SRI.P.U.SHAILAJAN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :02/03/2009
O R D E R
K.M.JOSEPH, J
...........................................
WP(C).NO. 31476 OF 2008
............................................
DATED THIS THE 2ND DAY OF MARCH, 2009
JUDGMENT
The petitioner challenges Ext.P2. Ext.P2 is an order passed
by the Magistrate, granting permission.
2. Heard the learned counsel for the petitioner and learned
counsel appearing on behalf of third respondent, besides learned
government Pleader and standing counsel. Though service has
been completed on third and fourth respondents, no appearance
for additional 5th respondent.
3. Two proposals were made. Apparently, the first proposal
was found inconvenient and causing loss. Then the second
proposal involves drawing of line through the pathway of the
property of the petitioner and through the boundary of Falcon
Polymers, property of sri T.P.Mathew. It is specifically stated
that only the pathway portion of the property of the petitioner is
to be crossed and thereafter it passes through the side of the
property of Falcon Polymers and then through the compound wall
of the two properties. It is stated that in the eastern side, a
Wp(c)31476/2008 2
small portion passes through the property of T.P.Mathew. Falcon
Polymers, represented by third and fourth respondents, has
stated that they orally agree to the proposal. The said proposal
is found to be most convenient and suitable. Therefore both
proposals are seen considered and reasons are given for not
accepting the first proposal. In such circumstances, in judicial
review, I do not think it is for this court to substitute its view with
that of the authority. Learned counsel for third and fourth
respondents reiterates on behalf of Falcon Polymers that they
have no objection. In such circumstances, I find no reason to
interfere with the writ petition. Writ petition fails. The same is
dismissed. I.A.1920 of 2009 is also dismissed.
K.M.JOSEPH,
JUDGE
lgk