High Court Kerala High Court

B.Shanmughan vs Indian Rare Earths Limited on 25 August, 2009

Kerala High Court
B.Shanmughan vs Indian Rare Earths Limited on 25 August, 2009
       

  

  

 
 
  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