Kerala High Court
Annie vs The State Of Kerala on 31 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11363 of 2010(U)
1. ANNIE,AGED 44,W/O.KANJIRATHINGAL BABY,
... Petitioner
Vs
1. THE STATE OF KERALA,REP.BY THE
... Respondent
2. THE DISTRICT COLLECTOR,THRISSUR HAVING
3. THE SPECIAL TAHSILDAR,(LA)THRISSUR
4. THE CHALAKUDY MUNICIPALITY,REP.BY ITS
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/03/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 11363 OF 2010 (U)
=====================
Dated this the 31st day of March, 2010
J U D G M E N T
The challenge in the writ petition is against the land
acquisition proceedings initiated for acquiring the petitioner’s
property for construction of a stadium.
2. It is reported by the counsel appearing for the
Municipality that award has already been passed.
In view of the above, leaving it open to the petitioner to
pursue the remedies, the writ petition is closed.
ANTONY DOMINIC, JUDGE
Rp