IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 938 of 2010(J)
1. THE SPECIAL TAHSILDAR,
... Petitioner
Vs
1. S.P.SOUDATH, W/O.MUSTHAFA,
... Respondent
2. KERALA INFRASTRUCTURE DEVELOPMENT
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :10/11/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
Review Petition No.938 OF 2010
in
W.P.(C)No.21294 Of 2010
-----------------------------------------------------
DATED THIS THE 10th DAY OF NOVEMBER, 2010
O R D E R
This Review Petition is filed by the 1st respondent in the Writ
Petition. The Writ Petition was disposed of directing the 1st
respondent to refer the claim for compensation to the reference
court in terms of Section 18 of the Land Acquisition Act, if the
application is filed within the statutory period prescribed.
2. It is pointed out in the Review Petition that an award
has not been passed in the matter and no proceedings have been
initiated under the Land Acquisition Act, as the property to the
extent of 8 cents has not been acquired.
In that view of the matter, the Review Petition is allowed
and the judgment in W.P.(C)No.21294/10 dated 20.7.2010 is
recalled.
Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)
dsn
True copy
P.A.to Judge