IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24456 of 2009(B)
1. B.SHANMUGHAN,SON OF BAHULEYAN,
... Petitioner
Vs
1. INDIAN RARE EARTHS LIMITED,
... Respondent
For Petitioner :SRI.K.S.MANU (PUNUKKONNOOR)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/08/2009
O R D E R
V.GIRI, J.
---------------------------------------------
W.P.(C).No.24456 of 2009
---------------------------------------------
Dated this the 25th day of August, 2009
JUDGMENT
The respondent purchased an extent of 2.30 cents of
property in survey No.100/7 in Neendakara Village for mining
purposes. Apparently, the mining has been completed. The
petitioner made a representation before the respondent stating
that the plot already surrendered by him is to be given to him.
Ext.P1 is the request made in this regard.
2. I have heard the standing counsel appearing for the
respondent.
The writ petition is disposed of directing the respondent to
look into Ext.P1 and take appropriate decision thereon within
two months from the date of receipt of a copy of this judgment.
V.GIRI, JUDGE
csl