IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 568 of 2009()
1. M.V.SREYAMS KUMAR M.L.A.,
... Petitioner
Vs
1. NATIONAL ADIVASI FEDERATION,
... Respondent
2. V.N.BALAN, AGED 44 YEARS, S/O.NARAYANAN,
3. STATE OF KERALA, REPRESENTED BY
4. THE DISTRICT COLLECTOR,
5. THE TAHSILDAR,
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :07/04/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
R.P.No. 568 of 2009
in
W.A.No. 348 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of April, 2010
O R D E R
Joseph, J.
By the impugned judgment, inter alia, this Court taking
note of the facts has directed as under:
” At this stage, the only order that we
can pass is to direct respondents 1 to 3 to take
effective steps to re-possess the land from the
4th respondent, if he is in illegal possession and
to distribute the same to the Adivasi people at
the earliest.”
2. We heard the learned senior counsel for the review
petitioner, the learned counsel for the writ petitioner and also the
R.P.No. 568 of 2009
2
learned Government Pleader. Learned senior counsel for the review
petitioner points out that without issuing notice to the review
petitioner the impugned judgment came to be passed. He would further
point out that on the basis of the contents of paragraph 7, which we
have extracted, action has been taken against the review petitioner and
he is aggrieved. We feel that there is merit in the contention of the
learned senior counsel and the judgment should be reviewed. We
accordingly review the judgment.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm