IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5205 of 2007(T)
1. T.R.KAMALAM,WIFE OF MADHAVAN,MADAVANA
... Petitioner
2. PADMAM CHANDRABANU, WIFE OF CHANDRABANU,
3. CHANDRABANU, SON OF MADHAVAN,MADAVANA
Vs
1. THE STATE OF KERALA REP. BY THE
... Respondent
2. THE REVENUE DIVISIONAL OFFICER, FORT
3. THE CICLE INSPECTOR OF POLICE, ALUVA.
4. THE SUB INSPECTOR OF POLICE, ALUVA
5. M.P.UDAYAN, AGED ABOUT 45 YEARS,
6. SURESH MUTTATHIL, AGED ABOUT 44 YEARS,
7. K.SHEKARAN, AGED ABOUT 55 YEARS,
8. P.V.SUBRAMANIYAN, AGED ABOUT 55 YEARS,
9. ABDUL JALEEL, AGED ABOUT 50 YEARS,
For Petitioner :SRI.K.B.PRADEEP
For Respondent :SRI.T.H.ABDUL AZEEZ
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/01/2009
O R D E R
ANTONY DOMINIC, J.
-----------------------------
W.P.(C) No. 5205 of 2007
--------------------------------------
Dated this the 27th day of January, 2009
JUDGMENT
Petitioners’ complaint is that the respondents 5 to 9 have
attempted to fill up a water channel passing through the boundary of
the petitioner’s property situated in resurvey nos. 216/1 and 216/2 and
219/1/2 of Aluva West Village and that as a result of this, the flow of
water is obstructed. On the basis of aforesaid allegation, the petitioner
has filed Exhibit P1 complaint before the second respondent. From the
counter affidavit filed by the second respondent, it is seen that the
receipt of complaint has been admitted and it is also evident from the
affidavit that final order in the matter has not been passed.
Therefore, I direct the second respondent to pass final orders on
Exhibit P1 complaint made by the petitioner alleging that respondents
5 to 9 have filled up the water channel. Orders shall be passed
expeditiously as possible at any rate within eight weeks of production
of copy of this judgment. In the meanwhile, the interim order passed by
this Court on 15/02/2007 and extended subsequently will remain in
force.
W.P.(C) No. 5205/2007
2
Petitioner shall produce a copy of this judgment before the
second respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
scm