IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9080 of 2004(E)
1. K.V. JACOB, KOORAN HOUSE,
... Petitioner
Vs
1. THE KOCHI INTERNATIONAL AIRPORT LTD.,
... Respondent
For Petitioner :SRI.P.M.POULOSE
For Respondent :SRI.N.N.SUGUNAPALAN, SC, KIAS LTD.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/06/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 9080 of 2004
----------------------------------
Dated this the 4th day of June , 2008
JUDGMENT
I had occasion to decide writ petition (W.P.(C) No.39798/2003,
wherein one of the claims was that the petitioners whose residential
properties were acquired for the purpose of the respondent should be
allotted six cents of land by way of rehabilitation. I have found in that
judgment that the issue is covered by a Division Bench judgment
which is produced as Ext.R1(a) against the petitioner therein and on
that basis I declined that relief. For the reasons stated in that
judgment, this writ petition also liable to be dismissed.
Accordingly, this writ petition will stand dismissed. No costs.
PIUS C. KURIAKOSE
JUDGE
dpk