Kerala High Court
Fr.Thomas Kidarathil vs The State Of Kerala on 1 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18739 of 2007(E)
1. FR.THOMAS KIDARATHIL,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE KERALA STATE ELECTRICITY BOARD,
3. THE DISTRICT COLLECTOR, KANNUR.
4. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.V.C.JAMES
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/12/2007
O R D E R
ANTONY DOMINIC, J.
------------------------------------------
W.P.(C)NO.18739 OF 2007 - E
------------------------------------------
Dated this the 1st day of December, 2007.
JUDGMENT
In this writ petition, the prayer made is to direct the
respondents not to proceed against the petitioner’s property or
assume possession of the same without initiating proceedings under
the Land Acquisition Act. On instructions, the counsel for
respondents 2 and 4 submits that if at all the land is required to
be acquired, that will be only in accordance with the provisions
contained in the Land Acquisition Act.
Recording this submission, the writ petition is closed.
ANTONY DOMINIC, JUDGE.
cl
.
2
.
3