High Court Kerala High Court

Vimala Kumari. M. vs The Revenue Divisional Officer on 8 August, 2008

Kerala High Court
Vimala Kumari. M. vs The Revenue Divisional Officer on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15196 of 2006(H)


1. VIMALA KUMARI. M., KALAPPURACKAL HOUSE
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE SECRETARY, CHERUTHANA GRAMA

3. VALSALA KUMARI, AGED 35 YEARS,

4. REMASAN, AGED 40 YEARS,

5. SMT.REMA, AGED 45 YEARS,

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :SRI.S.SANAL KUMAR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.15196 of 2006
               ----------------------------------------------
                    Dated 8th August, 2008.
                           J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

“(i) Issue a writ of mandamus directing the second respondent
to implement Ext.P6 direction.

(ii) issue mandamus, direction or order to the first respondent
to take action to remove the obstructions & nuisance on the
Cheruthana Grama Panchayat Road leading to petitioners
residence.”

It is the contention of respondents 3 to 5 that Ext.P6 direction is

issued without considering Ext.P3 and without notice to the said

respondents. Therefore, I quash Ext.P6 with a direction to the first

respondent to consider the matter referred to in Ext.P5 and take

appropriate action with notice to the petitioner and respondents

3 to 5 within three months from the date of production of a copy

of the judgment.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.15196 of 2006

———————————————-

J U D G M E N T

Dated 8th August, 2008.