High Court Kerala High Court

M.Vinod vs General Manager on 18 December, 2006

Kerala High Court
M.Vinod vs General Manager on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 41028 of 2003(H)


1. M.VINOD, S/O.K.KRISHNAN,
                      ...  Petitioner

                        Vs



1. GENERAL MANAGER, DISTRICT INDUSTRIES
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/12/2006

 O R D E R
                             KURIAN JOSEPH, J.

                  ----------------------------------------------

                       W.P.(C) No. 41028 of 2003

                  ----------------------------------------------

                    Dated 18th    December,  2006.


                               J U D G M E N T

The writ petition is filed challenging Ext.P4 order

passed by the General Manager, District Industries Centre,

Kannur, resuming 2 cents of land out of the total allotted land of

16 cents. The stand taken in the counter affidavit filed by the first

respondent is that there is no physical resumption since the

original allotment is only of 14 cents and the petitioner is in

physical possession of 14 cents. In case the petitioner has any

factual dispute on the statement in the counter affidavit, he may

approach the first respondent, in which case, the matter will be

duly considered by the first respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 18th December, 2006.