High Court Kerala High Court

Manjali Purushothaman vs The Special Tahsildar(La) on 11 August, 2009

Kerala High Court
Manjali Purushothaman vs The Special Tahsildar(La) on 11 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 755 of 2008()


1. MANJALI PURUSHOTHAMAN,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR(LA)
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :11/08/2009

 O R D E R
            KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
                -----------------------------------------
                       R.P.No.755 of 2008 in
                         C.O.No.50 of 2005 in
                       L.A.A.No.1724 of 2002
                -----------------------------------------
             Dated this the 11th day of August, 2009

                               O R D E R

Kurian Joseph,J.

C.M.Appln.No.1348/2008: Heard. Delay condoned.

This is a review petition at the instance of the cross

objector in L.A.A.No.1724/2002. The acquisition is for Calicut Bye-

pass. In view of the order in review in L.A.A.No.774/2006, it is

submitted that, all connected matters are now posted for hearing.

That apart, we find that there is no separate order regarding the cross

objection. In that view of the matter we allow the review petition and

recall the judgment in L.A.A.No.1724/2002. Post the appeal and the

cross objection for hearing along with connected matters.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
ahg.

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

—————————
R.P.No.755 of 2008 in
C.O.No.50 of 2005 in
L.A.A.No.1724 of 2002

—————————-

O R D E R

11th August, 2009