High Court Kerala High Court

Mohammeduppa vs State Of Kerala on 12 November, 2008

Kerala High Court
Mohammeduppa vs State Of Kerala on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22318 of 2008(F)


1. MOHAMMEDUPPA, S/O.KOLAYIL MAMMUNNI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY CHIEF
                       ...       Respondent

2. SECRETARY, LAND BOARD, OFFICE OF LAND

3. SECRETARY, TALUK LAND BOARD, PALAKKAD.

                For Petitioner  :SRI.VINOD KUMAR.C

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :12/11/2008

 O R D E R
                                    V. GIRI, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C)No. 22318 OF 2008
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 12th day of November, 2008

                                   JUDGMENT

The substantial challenge raised by the petitioner against

Ext.P2 communication issued by the Principal Secretary, Land

Revenue Department was accepted by this Court, at the instance of

the similar claim in the judgment in Pasupathi Namboothiri v. Sate

of Kerala [2008(4) KLT 163]. In the result, the Taluk Land Board

shall proceed to consider the petitioner’s claim in accordance with

law.

Writ Petition is disposed of as above.

(V. GIRI, JUDGE)

ttb