High Court Madras High Court

Kulandaivel vs The Collector on 4 August, 2006

Madras High Court
Kulandaivel vs The Collector on 4 August, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

DATED: 04/08/2006  

CORAM   

THE HON'BLE MR. JUSTICE P. SATHASIVAM         
AND  
THE HON'BLE MR. JUSTICE S. MANIKUMAR         

WRIT APPEAL NO.1747 of 2002     
 AND 
 WAMP.No.3024 of 2002   

1.Kulandaivel
2. Venkatachalapathy 
3. Rathinambal 
4. Poongodi 
5. Amutha                               .. Appellants

-Vs-

1.The Collector
   Cuddalore District at
   Cuddalore.

2. The Special Tahsildar
   (Harijan Welfare)
   Cuddalore District
   Cuddalore.                           .. Respondents 

                Writ Appeal filed under Clause 15 of the Letters of Patent against the  order of the learned Judge Mr. Justice A. Kulasekar

!For appellants         : Mr. R.G. Annamalai
^For respondents        : Mr. P. Wilson
                        Spl. Govt., Pleader

:JUDGMENT   

(Judgement of the Court was delivered by P. SATHASIVAM,J.)

The above writ appeal is directed against the order of the learned single Judge dated 25.02.2002 made in W.P.No.3077 of 2

2. Heard the learned counsel for the appellants as well as learned Special Government Pleader for respondents.

3. The main contention of the learned counsel for the appellants is that though notice was issued to the appellants in the

4. The learned counsel for the appellants also submitted that the land owners / appellants are only holding small extent of

5. Mr. R.G. Annamalai, learned counsel for the appellants also relied on certain Government Orders to show that the agricul

In the light of what is stated above, we do not find any valid ground for interference. Accordingly, the appeal fails and

kh

To

1. The Collector
Cuddalore District at
Cuddalore.


2. The Special Tahsildar (Harijan Welfare)
   Cuddalore District
   Cuddalore.