IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20222 of 2008(G)
1. K.I.VELAYUDHAN, G-O, SOUTH PARK,
... Petitioner
Vs
1. LAND REVENUE COMMISSIONER,
... Respondent
2. DISTRICT COLLECTOR, THRISSUR.
3. LAND ACQUISITION OFFICER, SPECIAL
For Petitioner :SRI.A.JAYASANKAR
For Respondent :ADDL.ADVOCATE GENERAL
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :21/11/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 20222 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of November , 2008
JUDGMENT
It is submitted by the learned Government Pleader that all
notifications under Section 4(1) published in Thrissur district for
acquisition for the purpose of rehabilitating Tsunami victims are being
withdrawn on certain technical reasons.
Under the above circumstances, this writ petition is disposed of
without examining the merits of the grounds raised. It is made clear
that this judgment will not stand in the way of the Government
initiating fresh proceedings for acquisition and the respondent
challenging such fresh proceeding on all available grounds.
PIUS.C.KURIAKOSE
JUDGE
sv.