Kerala High Court
Mohammeduppa vs State Of Kerala on 12 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22318 of 2008(F)
1. MOHAMMEDUPPA, S/O.KOLAYIL MAMMUNNI
... Petitioner
Vs
1. STATE OF KERALA, REP. BY CHIEF
... Respondent
2. SECRETARY, LAND BOARD, OFFICE OF LAND
3. SECRETARY, TALUK LAND BOARD, PALAKKAD.
For Petitioner :SRI.VINOD KUMAR.C
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :12/11/2008
O R D E R
V. GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 22318 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of November, 2008
JUDGMENT
The substantial challenge raised by the petitioner against
Ext.P2 communication issued by the Principal Secretary, Land
Revenue Department was accepted by this Court, at the instance of
the similar claim in the judgment in Pasupathi Namboothiri v. Sate
of Kerala [2008(4) KLT 163]. In the result, the Taluk Land Board
shall proceed to consider the petitioner’s claim in accordance with
law.
Writ Petition is disposed of as above.
(V. GIRI, JUDGE)
ttb