High Court Kerala High Court

Rajan Vattoly vs Special Tahsildar (La) on 31 July, 2008

Kerala High Court
Rajan Vattoly vs Special Tahsildar (La) on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35834 of 2007(N)


1. RAJAN VATTOLY, VATTOLY HOUSE,
                      ...  Petitioner

                        Vs



1. SPECIAL TAHSILDAR (LA),
                       ...       Respondent

2. SPECIAL DEPUTY COLLECTOR & COMPETENT

                For Petitioner  :SRI.VINCENT PANIKULANGARA

                For Respondent  :SRI.THOMAS ANTONY SC FOR NHAI

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :31/07/2008

 O R D E R
                       PIUS.C.KURIAKOSE, J.
                      - - - - - - - - - - - - - - - - - - - - -
                       W.P.(c).No. 35834 OF 2007
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 31st day of July, 2008

                                JUDGMENT

Learned Government Pleader submits that the SLAO has already

passed an award in this case. There is no representation for the

petitioner. It is noticed that on the previous posting date also, there

was no representation. Writ petition will stand dismissed, but only for

default.

PIUS.C.KURIAKOSE
JUDGE

sv.