High Court Kerala High Court

Gangadharan Pillai vs State Of Kerala on 24 March, 2010

Kerala High Court
Gangadharan Pillai vs State Of Kerala on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9859 of 2010(F)


1. GANGADHARAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SPECIAL TAHSILDAR(LA) GENERAL,

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/03/2010

 O R D E R
                       ANTONY DOMINIC, J
                      -------------------
                W.P.(C).9859, 9874 & 9877/2010
                      --------------------
             Dated this the 24th day of March, 2010

                            JUDGMENT

The prayer sought in these writ petitions is to direct the 2nd

respondent to consider and pass orders on Ext.P1 application

purported to have been made by the petitioners under Section

28A of the Land Acquisition Act for redetermining the land value

payable to the property mentioned in the respective

applications.

2. If as stated above, the applications have been received and

are pending, it is directed that the 2nd respondent shall consider

the same and pass appropriate orders in accordance with law.

This shall be done as expeditiously as possible, at any rate,

within six weeks of production of a copy of this judgment.

Writ petitions are disposed of as above.

ANTONY DOMINIC,
Judge

mrcs