High Court Kerala High Court

Joseph Kumbuckal vs Union Of India on 23 July, 2010

Kerala High Court
Joseph Kumbuckal vs Union Of India on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 30494 of 2000(E)



1. JOSEPH KUMBUCKAL
                      ...  Petitioner

                        Vs

1. UNION OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.GEORGE MECHERIL

                For Respondent  :SRI.JAYAPRADEEP. V., ADDL.CGSC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/07/2010

 O R D E R
                 T.R.RAMACHANDRAN NAIR,J.
                   -------------------------------------
                   O.P.No.30494          of 2000 E
                   ---------------------------------------
          DATED THIS THE 23rd DAY OF JULY, 2010

                              JUDGMENT

The main prayer in the Original Petition is for a direction

commanding the respondents to acquire 63.7211 hectors of land

included in Exhibit P4 notification dated 24.1.1996 of the Board

of Revenue for the purpose of Elephant Corridor under the Project

Elephant Scheme at Kottiyoor.

2. The learned counsel for the petitioners have filed

I.A.No.10250/2010 producing the notification issued under

Section 4(1) of the Land Acquisition Act, published in the

Mathrubhumi daily dated 29.1.2010. It is pointed out that

31.5782 hectares of land is notified for acquisition. It is

submitted that a Division Bench of this Court as per Exhibit P19

has also passed an interim order and accordingly the above

notification was issued. In the light of the above, no further

orders are called for in the Original Petition and the proceedings

will be expedited. The Original Petition is accordingly closed.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn