IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34336 of 2009(J)
1. SIVADASAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :09/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO.34336 OF 2009
............................................
DATED THIS THE 9TH DAY OF DECEMBER, 2009
JUDGMENT
Heard. The impugned Ext.P3 series issued in
printed form states that the applications filed
by the petitioners under Section 28(A)(1) of
the Land Acquisition Act, are barred by
limitation. No reason for such conclusion is
stated. No relevant facts are stated in Ext.P3
series. It is also apparent that the
petitioners were not heard before issuing such
order. For the aforesaid reasons, the impugned
Ext.P3(a) and P3(b) are quashed and it is
ordered that the request of the petitioners
will be taken back and decided upon in
accordance with law, including on the question
of limitation after giving the petitioners an
opportunity of hearing. Let the needful be done
within an outer limit of six months from the
Wpc 34336/09 2
date of receipt of a copy of this judgment.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/10/12