High Court Kerala High Court

Suseela Kumary vs The State Of Kerala on 5 July, 2007

Kerala High Court
Suseela Kumary vs The State Of Kerala on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30627 of 2004(U)


1. SUSEELA KUMARY, D/O.JANAKI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE LAND REVENUE COMMISSIONER,

3. THE DISTRICT COLLECTOR,

4. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.D.SREEKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/07/2007

 O R D E R
                                 KURIAN JOSEPH, J.

                  ---------------------------------------

                        W.P. (C). NO. 30627 OF 2004

                      ---------------------------------------

                     Dated this the 5th day of July, 2007.


                                   J U D G M E N T

This writ petition is filed with the following prayers:

i) to call for the original of Exhibit P6 and quash the

same by a writ of certiorari.

ii) to issue a writ of mandamus commanding the

respondents to dispose of Exhibits P2 to P5 after

affording an opportunity of hearing to the petitioner at

the earliest.

iii) to issue a writ of mandamus or any other writ,

order or direction commanding the respondents to pay

rightful land value compensation for taking 5 cents of

land from the petitioner for constructing a village office

for Vizhinjam village at Mukkola junction.

2. There will be a direction to the first respondent to look

into Exhibit P3 with notice to the petitioner and pass appropriate

orders in accordance with law, if not already passed, within a

period of four months from the date of receipt of a copy of this

judgment.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp