Kerala High Court
Sadasivan vs The State Of Kerala on 17 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14120 of 2004(E)
1. SADASIVAN, MUDAMBIL HOUSE, KANNAMOOLA,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY ITS
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SPECIAL TAHSILDAR, L.A. N.H.
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :17/08/2007
O R D E R
KURIAN JOSEPH J.
———————————————-
W.P.(C) No.14120 of 2004
———————————————-
Dated 17th August, 2007.
J U D G M E N T
In the matter of apprehended acquisition of property
beyond the notified area, there is already an interim order dated
11.5.2004. The writ petition is hence disposed of in terms of the
said interim order.
KURIAN JOSEPH, JUDGE.
tgs