IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27809 of 2008(I)
1. MOHANAN ALIAS M.T.MOHAN DAS,
... Petitioner
2. MANOHARAN, S/O.THAJASING,
3. RAJENDRA KUMARI, D/O.THAJASING,
4. RAMESH KUMAR, S/O.GURUDAS SING,
5. SREEKUMAR N.M., S/O.MOHANAN,
6. ANILKUMAR N.M., S/O.MOHANAN,
Vs
1. DISTRICT COLLECTOR, IDUKKI.
... Respondent
2. SPECIAL TAHSILDAR (LA),
3. SUPERINTENDENT OF SURVEY AND LAND
For Petitioner :SRI.T.I.ABDUL SALAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :20/10/2008
O R D E R
V.GIRI,J.
----------------------------------------
W.P ( C) No.27809 of 2008
----------------------------------------
Dated this the 20th October, 2008
J U D G M E N T
Petitioners claim to be in possession
of different extents of land in the Chinnakanal
Village and claim assignment of the same under
the provisions of the Land Assignment Act. They
had approached this court earlier in W.P.(C)
No.31903/03, which was disposed of under Ext.P6
judgment. The same is to the following effect.
“The only prayer is for a direction to
the District Collector to consider and
pass orders on the application filed by
the petitioners for assignment of land
vide Ext.P5. The W.P. is disposed of
directing the District Collector to look
into the representation, conduct enquiry
and consider the same based on the
provisions of the Land Acquisition Act,
Rules and the norms issued by the
Government in this regard. A decision
will be taken within a period of four
months from the date of production of a
copy of this judgment by the petitioner
after hearing the petitioners and after
collecting evidence.”
W.P.(C).NO.27809/08
:: 2 ::
2. The petitioners have a grievance
that the direction issued in Ext.P6 has not been
complied with. The remedy lies elsewhere.
Subject to the above observation, the
writ petition is disposed of.
Sd/-
(V.GIRI)
JUDGE
sk/-
//true copy//
P.S. To Judge