High Court Kerala High Court

K.I.Velayudhan vs Land Revenue Commissioner on 21 November, 2008

Kerala High Court
K.I.Velayudhan vs Land Revenue Commissioner on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20222 of 2008(G)


1. K.I.VELAYUDHAN, G-O, SOUTH PARK,
                      ...  Petitioner

                        Vs



1. LAND REVENUE COMMISSIONER,
                       ...       Respondent

2. DISTRICT COLLECTOR, THRISSUR.

3. LAND ACQUISITION OFFICER, SPECIAL

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  :ADDL.ADVOCATE GENERAL

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :21/11/2008

 O R D E R
                        PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                        W.P.(c).No. 20222 OF 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 21st day of November , 2008

                                 JUDGMENT

It is submitted by the learned Government Pleader that all

notifications under Section 4(1) published in Thrissur district for

acquisition for the purpose of rehabilitating Tsunami victims are being

withdrawn on certain technical reasons.

Under the above circumstances, this writ petition is disposed of

without examining the merits of the grounds raised. It is made clear

that this judgment will not stand in the way of the Government

initiating fresh proceedings for acquisition and the respondent

challenging such fresh proceeding on all available grounds.

PIUS.C.KURIAKOSE
JUDGE

sv.