High Court Kerala High Court

Udayamma.P.V vs Assistant Engineer on 5 July, 2010

Kerala High Court
Udayamma.P.V vs Assistant Engineer on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20736 of 2010(N)


1. UDAYAMMA.P.V, W/O.K.K.CHANDRAN,
                      ...  Petitioner
2. K.K.CHANDRAN,

                        Vs



1. ASSISTANT ENGINEER, PWD (ROADS),
                       ...       Respondent

2. EXECUTIVE ENGINEER,PWD (ROADS),

3. STATE OF KERALA REPRESENTED BY SECRETARY

4. RAMACHANDRAN NAIR, 'KAVITHA' HOUSE,

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/07/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No.20736 of 2010

                      ==================

                   Dated this the 5th day of July, 2010

                             J U D G M E N T

The petitioners complain that on account of construction of a

culvert across the Changanassery bypass road by respondents 1 to 3,

properties of the petitioners have been flooded. They submitted

Exts.P1 and P2 petitions in this regard before respondents 1 and 2 to

take appropriate steps to prevent flooding of water from the PWD

culvert through their property. The petitioners now seek a direction to

the 1st respondent to consider and pass orders on Ext.P1 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and pass

orders on Ext.P1, as expeditiously as possible, at any rate, within one

month from the date of receipt of a certified copy of this judgment,

after affording an opportunity of being heard to the petitioners as well

as the 4th respondent.

Sd/-

sdk+                                               S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge

2