Kerala High Court
Rajan Vattoly vs Special Tahsildar (La) on 31 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35834 of 2007(N)
1. RAJAN VATTOLY, VATTOLY HOUSE,
... Petitioner
Vs
1. SPECIAL TAHSILDAR (LA),
... Respondent
2. SPECIAL DEPUTY COLLECTOR & COMPETENT
For Petitioner :SRI.VINCENT PANIKULANGARA
For Respondent :SRI.THOMAS ANTONY SC FOR NHAI
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :31/07/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 35834 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 31st day of July, 2008
JUDGMENT
Learned Government Pleader submits that the SLAO has already
passed an award in this case. There is no representation for the
petitioner. It is noticed that on the previous posting date also, there
was no representation. Writ petition will stand dismissed, but only for
default.
PIUS.C.KURIAKOSE
JUDGE
sv.