High Court Kerala High Court

Hameed Musliar vs The State Of Kerala Rep. By … on 28 May, 2008

Kerala High Court
Hameed Musliar vs The State Of Kerala Rep. By … on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27178 of 2004(I)


1. HAMEED MUSLIAR, AGED 43 YEARS,
                      ...  Petitioner
2. MUHAMMEDKUNHI, AGED 41 YEARS,
3. KUNHABDULLA, AGED 35 YEARS,
4. KUNHAMINA, AGED 58 YEARS,

                        Vs



1. THE STATE OF KERALA REP. BY SECRETARY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KASARGOD.

3. THE SPECIAL TAHSILDAR,

                For Petitioner  :SRI.K.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/05/2008

 O R D E R
                        PIUS C. KURIAKOSE, J.
                    ----------------------------------
                   W.P.(C) NO. 27178          of 2004
                    ----------------------------------
             Dated this the 29th      day of May , 2008

                              JUDGMENT

This Writ Petition is remaining defective since October 2004 on

the reason that the petitioners have not remitted process. It is seen

from the writ petition that the grievance of the petitioners is that

Ext.P2 petition filed by the petitioners under Section 28A of the Land

Acquisition Act has not been finally disposed of. In all probability,

Ext.P2 would have been disposed of by the 3rd respondent. The

learned counsel for the petitioners have no idea regarding the status

of Ext.P2.

2. The learned Government Pleader submits that if Ext.P2 is

even now pending, there will not be any serious objection in directing

the disposal of Ext.P2 within a time frame. Under the above

circumstances, I dispose of this writ petition issuing the following

directions;

If Ext.P2 application submitted by the petitioners is even now

pending before the 3rd respondent, the third respondent will issue a

hearing notice regarding the same to the petitioners and dispose of the

WPC No. 27178/2004 2

same in accordance with law at the earliest and at any rate within four

months of receiving a copy of this judgment. If Ext.P2 is already

disposed of and the decision is not communicated to the petitioners,

the third respondent will ensure that decision is communicated to the

petitioners within a period of two months of receiving a copy of this

judgment.

PIUS C. KURIAKOSE
JUDGE
dpk