High Court Kerala High Court

Sivadasan vs State Of Kerala on 9 December, 2009

Kerala High Court
Sivadasan vs State Of Kerala on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34336 of 2009(J)



1. SIVADASAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :09/12/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J
  ...........................................
           WP(C).NO.34336   OF   2009
  ............................................
   DATED THIS THE 9TH  DAY OF  DECEMBER, 2009

                    JUDGMENT

Heard. The impugned Ext.P3 series issued in

printed form states that the applications filed

by the petitioners under Section 28(A)(1) of

the Land Acquisition Act, are barred by

limitation. No reason for such conclusion is

stated. No relevant facts are stated in Ext.P3

series. It is also apparent that the

petitioners were not heard before issuing such

order. For the aforesaid reasons, the impugned

Ext.P3(a) and P3(b) are quashed and it is

ordered that the request of the petitioners

will be taken back and decided upon in

accordance with law, including on the question

of limitation after giving the petitioners an

opportunity of hearing. Let the needful be done

within an outer limit of six months from the

Wpc 34336/09 2

date of receipt of a copy of this judgment.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/10/12