IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30627 of 2004(U)
1. SUSEELA KUMARY, D/O.JANAKI,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE LAND REVENUE COMMISSIONER,
3. THE DISTRICT COLLECTOR,
4. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.D.SREEKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 30627 OF 2004
---------------------------------------
Dated this the 5th day of July, 2007.
J U D G M E N T
This writ petition is filed with the following prayers:
i) to call for the original of Exhibit P6 and quash the
same by a writ of certiorari.
ii) to issue a writ of mandamus commanding the
respondents to dispose of Exhibits P2 to P5 after
affording an opportunity of hearing to the petitioner at
the earliest.
iii) to issue a writ of mandamus or any other writ,
order or direction commanding the respondents to pay
rightful land value compensation for taking 5 cents of
land from the petitioner for constructing a village office
for Vizhinjam village at Mukkola junction.
2. There will be a direction to the first respondent to look
into Exhibit P3 with notice to the petitioner and pass appropriate
orders in accordance with law, if not already passed, within a
period of four months from the date of receipt of a copy of this
judgment.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp