IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31145 of 2006(G)
1. POOVANKULATHIL SAIFUDHEEN,
... Petitioner
2. OLYANTAKATH ASSAN KUNHI,
Vs
1. THE CHAIRMAN,
... Respondent
2. THE TAHASILDAR,
3. THE VILLAGE OFFICER,
4. THE STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.S.MAMMU
For Respondent :ADDL.ADVOCATE GENERAL
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :10/11/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.31145 of 2006
----------------------------------------------
Dated 10th November, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
“(i) To issue a writ of mandamus, order or
direction directing the respondents not to take possession of
the properties covered by Ext.P5 as excess land;
(ii) To issue a writ of mandamus, order or
direction directing the Taluk Land Board, Taliparamba to
consider and pass appropriate order on the Form 6 application
submitted by the petitioners regarding the property covered by
Ext.P5.”
In case no orders have been passed by the Taluk Land Board on
Form 6 application submitted by the petitioners, the same shall be
disposed of by the Taluk Land Board after affording an
opportunity for hearing to the petitioners within three months
from the date of receipt/production of a copy of the judgment.
The interim order passed by this court on 18.12.2006 will continue
till such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.31145 of 2006
———————————————-
J U D G M E N T
Dated 10th November, 2008.