High Court Kerala High Court

Durai Raj vs State Of Kerala To Be Represented … on 24 September, 2008

Kerala High Court
Durai Raj vs State Of Kerala To Be Represented … on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16166 of 2004(Y)


1. DURAI RAJ, S/O. DEVARAJ, AGED 56 YEARS,
                      ...  Petitioner
2. SHANMUGHAIAH, S/O. MADAN,
3. MADASWAMY, S/O. SHANMUGHAM,
4. CHELLADURAI, S/O. SHANMUGHAM,
5. DURAI, S/O. MADAN,
6. PHILIP RAJ, S/O. DURAI RAJ,
7. KALLYANASUNDARAM, S/O. NATARAJAN,
8. RAJAN, S/O. SHANMUGHAIAH,

                        Vs



1. STATE OF KERALA TO BE REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHSILDAR,

4. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.N.M.VARGHESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                    W.P.(C) No.16166 of 2004
               ----------------------------------------------
                  Dated 24th September, 2008.

                           J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

” Issue a writ of mandamus directing the
respondents not to dispossess/evict the petitioners from their
agricultural land comprised in survey No.179 part etc. of Kannan
Devan Hills Village and covered by Ext.P1 report and Exts.P3 to
P10.”

It is seen that Exts.P2 and P12 representations are pending

before the second respondent. There will be a direction to the

second respondent to take appropriate action on those

representations in accordance with law with notice to the

petitioners, expeditiously. The interim order passed by this court

will continue till action as above is taken.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.16166 of 2004

———————————————-

J U D G M E N T

Dated 24th September, 2008.