IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22581 of 2009(P)
1. HANEEFA KUNJU, MEENATHU
... Petitioner
2. B. THANKAMANY, DWARAKA,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE
3. THE SPECIAL TAHSILDAR, (LA)
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.22581 of 2009-P
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 17th day of August, 2009.
JUDGMENT
The impugned orders have been issued on the
ground that the acquired land and the land
covered by the judgment relied on by the
petitioners in support of their respective
applications under Section 28A(1) of the LA Act
belonged to different categories. This is no
ground at all. It is also unfortunate that the
respondents have prepared printed forms or typed
forms of the impugned order which contains
unsustainable reasons. The impugned orders are
quashed and Exts.P2 and P2(a) shall be taken up
by the competent among the respondents,
considered and disposed of in accordance with law
at the earliest, at any rate, within 45 days from
the date of receipt of a copy of this judgment.
The writ petition is ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/280809