IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31753 of 2003(E)
1. THE TRAVANCORE DEVASWOM BOARD,
... Petitioner
2. THE SUB GROUP OFFICER,
Vs
1. THE DISTRICT COLLECTOR, ALAPPUZHA.
... Respondent
2. THE TALUK SURVEYOR,
3. THE VILLAGE OFFICER,
4. THE KAINAKARI GRAMA PANCHAYAT,
5. THE ASSISTANT EXECUTIVE ENGINEER,
6. BABYCHAN,
7. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.K.CHANDRAMOHAN DAS, SC, TDB
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :22/08/2007
O R D E R
K.S.RADHAKRISHNAN & V.K.MOHANAN, JJ
-------------------
W.P.(C). 31753/2003
--------------------
Dated this the 22nd day of August, 2007
JUDGMENT
Radhakrishnan, J
Writ petition was preferred by the Travancore
Devaswom seeking a writ of mandamus restraining the
respondents 4 to 6 from constructing/widening the road
going in front of Mekkadu Devi Temple till the survey of
land of the Devaswom is completed by the second
respondent, Taluk Surveyor, and also for other
consequential reliefs. Interim order was passed by this
Court as early as on 9.10.2003. Respondents 1 to 5
received notice. However, notice send to R6 was
returned without signature. In such circumstances, we
are inclined to dispose of this Writ petition directing the
second respondent to complete the survey at the earliest.
Till that time, interim order already passed will continue.
K.S.RADHAKRISHNAN
Judge
V.K.MOHANAN
Judge
mrcs