IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32670 of 2009(C)
1. M.V.SUKUMARAN, HOUSE NO.T.P.VIII/227,
... Petitioner
2. P.R.SASI, HOUSE NO.T.P.VIII/222,
3. M.V.ASOKAN, HOUSE NO.T.P.I/221,
4. N.O.MOHANAN, NEDUMALA VEETTIL,
5. M.K.KUMARAN, VIII/821 A,
6. M.V.GOPI, T.P.IX/241, MALEPARAMBU HOUSE,
7. THANKAMANI AYYAPPAN, MALAPPARAMBIL HOUSE
8. VELAYUDHAN KUNHAYYAPPAN,
9. KURUMBA VAIRONI, MALEPARAMBU,
10. M.V.SIVAN, MALEPARAMBU, IX/240 A,
11. SOBHA RAMAKRISHNAN, W/O.RAMAKRISHNAN,
12. CHOKLI CHATHAN, MALAYIL PARAMBU,
13. NABEESA SHAMSU, W/O.SHAMSU,
14. N.M.SHIHAB MUHAMMED,
15. T.V.SAJEEVKUMAR, KUSUMAGIRI,
16. SAI.P.A, PALAKKUZHIYIL,
17. T.P.PAVITHRAN, THANNI POYILIL HOUSE,
18. N.G.FRANCIS, HOUSE NO.IX/232,
19. K.C.MANOJ, S/O.CHANDRAN,
20. K.R.SHAJI, HOUSE NO.IX/246,
21. K.C.KRISHNAKUMAR, S/O.CHANDRAN,
22. K.C.LATHEESH, S/O.CHANDRAN,
23. K.C.BINOJ, S/O.CHANDRAN,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE LAND REVENUE COMMISSIONER,
3. THE DISTRICT COLLECTOR, ERNAKULAM.
4. THE SPECIAL TAHSILDAR,
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/02/2010
O R D E R
ANTONY DOMINIC, J.
————————-
W.P.(C.) No.32670 of 2009 (C)
———————————
Dated, this the 2nd day of February, 2010
J U D G M E N T
When this matter came up for orders, the learned Government
Pleader, on instructions, submits that due to the non-availability of
funds, the notification issued under the provisions of the Land
Acquisition Act, which is challenged in the writ petition, has lapsed
on 03/12/2009.
In view of the above submission, there is no necessity to
consider the prayers sought for in the writ petition. Therefore,
recording the submissions as above, this writ petition is closed.
(ANTONY DOMINIC, JUDGE)
jg