IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 57 of 2005()
1. K.KRISHNANUNI, ARUNODAYAM,
... Petitioner
2. LEELA NETHAIR, ARUNODAYAM, CHITTUR ROAD,
Vs
1. THE TALUK LAND BOARD, OTTAPALAM.
... Respondent
2. THE TAHSILDAR, OTTAPALAM.
3. STATE OF KERALA,
4. SARALA KAVU NETHAIR,
For Petitioner :SRI.K.T.SHYAMKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :25/08/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
CRP. NO. 57 OF 2005
------------------------------------------
Dated this the 25th day of August, 2008
O R D E R
Petitioners are challenging the order passed by Taluk
Land Board, Ottapalam dated 31.7.2001 in C.C.238 of 1973, an
application filed by them under sub section 8 of Section 85 of
Kerala Land Reforms Act. C.C.238 of 1973 was heard and
disposed along with C.C.605 of 1973 and C.C.626 of 1973.
WP(C) 25038 of 2004 was filed by the second petitioner herein.
As per judgment dated 9.7.2008, finding that Taluk Land Board
did not issue notice to the petitioner therein and finding that the
said proceedings are violative of principles of natural justice,
this Court allowed the writ petition and quashed the
proceedings in C.C.238 of 1973, C.C.605 of 1973 and C.C.626 of
1973, as per judgment dated 9.7.2008. As the impugned order
in this petition already stands set aside by the judgment in
WP(C)25038 of 2004, the revision petition is closed as
unnecessary. Taluk Land Board has to pass fresh orders as
directed in WP(C)25038 of 2004 in all the cases. Send back the
records forthwith.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-