Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Kerala High Court

Varghese K.P vs Jaffar Malik on 7 July, 2022

Author: S.Manikumar

Bench: S.Manikumar, Shaji P.Chaly

                   IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
               THE HONOURABLE THE CHIEF JUSTICE MR.S.MANIKUMAR
                                      &
                   THE HONOURABLE MR. JUSTICE SHAJI P.CHALY
          Thursday, the 7th day of July 2022 / 16th Ashadha, 1944
          CONTEMPT CASE(C) NO. 1179 OF 2022(S) IN WP(C)17268/2021

PETITIONER:


     VARGHESE K.P.,S/O.PETER,AGED 58 YEARS, KAVILLESWARATH HOUSE,
     KANDANAD.P.O., ERNAKULAM DISTRICT, PIN-682 305.

    BY ADV DAISY A.PHILIPOSE

RESPONDENTS:


  1. JAFFAR MALIK, THE DISTRICT COLLECTOR, CIVIL STATION, KAKKANAD.P.O.,
     ERNAKULAM DISTRICT, PIN- 682030.
  2. SWAPNA, THE EXECUTIVE ENGINEER, OFFICE OF THE EXECUTIVE ENGINEER,
     PUBLIC WORKS DEPARTMENT,[ROADS DIVISION], THRIKAKKARA.P.O. ,
     ERNAKULAM DISTRICT, PIN: 682021.
  3. RAHUL MOHAN, THE ASSISTANT ENGINEER, OFFICE OF THE ASSISTANT
     ENGINEER PUBLIC WORKS DEPARTMENT,[ROADS DIVISION],
     THRIPPUNITHURA.P.O., ERNAKULAM DISTRICT,PIN: 682301.
  4. SABU C.J, SECRETARY, UDAYAMPEROOR GRAMA PANCHAYATH, OFFICE OF THE
     UDAYAMPEROOR GRAMA PANCHAYATH, UDAYAMPEROOR, PIN - 682307

   BY SRI.V TEKCHAND, SENIOR GOVERNMENT PLEADER FOR R1-R3

     This Contempt of court case (civil) having come up for orders on
07.07.2022, the court on the same day passed the following:

                                                                 P.T.O
                        S.Manikumar, C.J.
                                &
                        Shaji P.Chaly, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                Cont. Case (C)No.1179 of 2022
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
               Dated this the 7th day of July, 2022

                                ORDER

S.Manikumar, C.J.

Vide judgment dated 26.08.2021 in W.P.(C)No.17268 of 2021, we passed the following directions:

"4. From the above, it could be seen that, addressing the grievance of the petitioner that the encroachments on both sides of the Udayamperoor - Kandanad Road and Kandanad - Vattakkunnu Road, there is an inter department correspondence between the Executive Engineer, Public Works Department and the Tahsildar to fix the boundaries so as to identify the encroachments.
5. During the course of arguments, Sri. P.N.Sukumaran, learned Counsel appearing for the Udayamperoor Grama Panchayath, represented by the Secretary, submitted that the road belongs to the Public Works Department, per contra, it is the contention of Sri. K.P.Harish, learned Senior Government Pleader that, maintenance of the roads is vested with the above said Panchayath. For ascertaining as to whether there is encroachments on Udayamperoor -
Cont. Case (C)No.1179 of 2022 -:2:-
Kandanad Road and Kandanad - Vattakkunnu Road, it is the duty of the authorities to take appropriate action in accordance with law and if there are encroachments, it is for the appropriate statutory authority/authorities to remove the same in accordance with law. Accordingly, we direct respondent No.1, District Collector, Ernakulam, respondent No.2, The Executive Engineer, Public Works Department, Ernakulam, respondent No.3, The Assistant Engineer, Public Works Department, Ernakulam and respondent No.4, Udayamperoor Grama Panchayath, represented by the Secretary, to take comprehensive action to fix the boundaries and take appropriate steps for removal of encroachments, in accordance with the statutory provisions. Such exercise be done within four months from the date of receipt of a copy of this judgment."

Alleging disobedience of the same, instant contempt petition is filed.

2. Mr.V.Tekchand, learned Senior Government Pleader, who took notice on behalf of respondents 1 to 3, is directed to get instructions. Notice by speed post to respondent No.4 returnable in ten days. Notice ordered shall not be construed as Cont. Case (C)No.1179 of 2022 -:3:- notice exercising the powers under the provisions of the Contempt of Courts Act, 1971.

Sd/-

S.Manikumar Chief Justice Sd/-

Shaji P.Chaly Judge vpv 07-07-2022 /True Copy/ Assistant Registrar