IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31157 of 2007(H)
1. K.T.ZUHRABI,W/O. ADV.M.MOHAMED,
... Petitioner
2. DR.R.SANTHAKUMAR PRABHU,
Vs
1. THE STATE OF KERALA
... Respondent
2. THE DISTRICT COLLECTOR
3. THE SPECIAL TAHSILDAR (LAND ACQUISITION)
4. THE EXECUTIVE ENGINEER,
5. THE LAND REVENUE COMMISSIONER
For Petitioner :DR.K.B.MUHAMED KUTTY (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :31/10/2007
O R D E R
K. PADMANABHAN NAIR ,J.
-------------------------------------------------
W.P.(C) No.31157 of 2007 H
-------------------------------------------------
Dated, this the 31st day of October, 2007
JUDGMENT
Heard. Admitted. Learned Government Pleader takes notice for
respondents 1 and 6. Notice to other respondents dispensed with. Writ Petition
itself is heard and disposed of.
2. The counsel for the petitioners has submitted that a decision had
already been taken to change the alignment. It is submitted that the respondents
have decided to reduce the width of the road from 15 metres to 12 metres and in
view of the change in the alignment the request to acquire land from either side of
the road can also be considered without causing difficulties to anybody.
In the result, the Writ Petition is disposed of with a direction to respondents
2 to 4 to consider and pass appropriate orders in Exts.P6 and P7 representations
filed by the first petitioner and Exts.P9 and P10 representations filed by the second
petitioner while re-fixing the alignment.
The Writ Petition is disposed of as above.
K. PADMANABHAN NAIR,
JUDGE.
cks