High Court Kerala High Court

K.V. Jacob vs The Kochi International Airport … on 4 June, 2008

Kerala High Court
K.V. Jacob vs The Kochi International Airport … on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9080 of 2004(E)


1. K.V. JACOB, KOORAN HOUSE,
                      ...  Petitioner

                        Vs



1. THE KOCHI INTERNATIONAL AIRPORT LTD.,
                       ...       Respondent

                For Petitioner  :SRI.P.M.POULOSE

                For Respondent  :SRI.N.N.SUGUNAPALAN, SC, KIAS LTD.

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/06/2008

 O R D E R
                        PIUS C. KURIAKOSE, J.
                    ----------------------------------
                   W.P.(C) NO. 9080            of 2004
                    ----------------------------------
               Dated this the 4th     day of June , 2008

                               JUDGMENT

I had occasion to decide writ petition (W.P.(C) No.39798/2003,

wherein one of the claims was that the petitioners whose residential

properties were acquired for the purpose of the respondent should be

allotted six cents of land by way of rehabilitation. I have found in that

judgment that the issue is covered by a Division Bench judgment

which is produced as Ext.R1(a) against the petitioner therein and on

that basis I declined that relief. For the reasons stated in that

judgment, this writ petition also liable to be dismissed.

Accordingly, this writ petition will stand dismissed. No costs.

PIUS C. KURIAKOSE
JUDGE
dpk