Kerala High Court
Dr.Ambedkar Makkal Sanghom vs State Of Kerala on 26 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 31622 of 1999(M)
1. DR.AMBEDKAR MAKKAL SANGHOM
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.P.KRISHNAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No. 31622 OF 1999
---------------------------------------
Dated this the 26th day of November, 2008.
J U D G M E N T
Prayer is mainly for a direction to respondents to complete
the acquisition proceedings of the property occupied by the
petitioners in Thengakkal Vested forests in Peerumedu Taluk.
Learned Government Pleader submits that the Government has
already taken a decision in the matter, to acquire the property.
The proceedings for acquisition shall be completed within a period
of six months from the date of receipt of a copy of this judgment
along with copy of the statement filed by the Government.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 31622 OF 1999
J U D G M E N T
26.11.2008