High Court Kerala High Court

Pushpagathan.K.R. vs The Secretary To Government on 13 November, 2009

Kerala High Court
Pushpagathan.K.R. vs The Secretary To Government on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17589 of 2008(R)


1. PUSHPAGATHAN.K.R., S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR OF TECHNICAL EDUCATION,

3. THE DISTRICT COLLECTOR, ERNAKULAM.

4. THE PRINCIPAL,

5. THE PINDIMANA GRAMA PANCHAYATH,

                For Petitioner  :SRI.ALEXANDER JOSEPH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :13/11/2009

 O R D E R

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
=================================
W.P.(C).No.17589 of 2008
=================================
Dated this the 13th day of November, 2009

AWARD

Learned counsel for the petitioner and learned Government

Pleader are present. The Tahsildar, Kothamangalam and the

petitioner are also present. Learned Government Pleader has brought

to our notice G.O(Rt).No.3503/09/RD dated 26.09.2009 whereby the

Government has decided to set apart 2.2 ares from the road starting

from the south-west corner of the polytechnic passing through the

western side of the property leading to the canal bund, instead of 24.2

ares of land as indicated in G.O(Rt).No.1783/84/RD dated 12.11.84

modifying the said G.O. to that extent. In view of the G.O. all the

orders passed by the court below has become redundant and the

petitioner has agreed to withdraw this writ petition.

An Award is passed in the above terms.

T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)

K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
dvs