High Court Kerala High Court

The Special Tahsildar vs S.P.Soudath on 10 November, 2010

Kerala High Court
The Special Tahsildar vs S.P.Soudath on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 938 of 2010(J)


1. THE SPECIAL TAHSILDAR,
                      ...  Petitioner

                        Vs



1. S.P.SOUDATH, W/O.MUSTHAFA,
                       ...       Respondent

2. KERALA INFRASTRUCTURE DEVELOPMENT

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/11/2010

 O R D E R
                   T.R.RAMACHANDRAN NAIR,J.
                     -------------------------------------
                  Review Petition No.938 OF 2010
                                    in
                   W.P.(C)No.21294 Of 2010
              -----------------------------------------------------
       DATED THIS THE 10th DAY OF NOVEMBER, 2010

                                O R D E R

This Review Petition is filed by the 1st respondent in the Writ

Petition. The Writ Petition was disposed of directing the 1st

respondent to refer the claim for compensation to the reference

court in terms of Section 18 of the Land Acquisition Act, if the

application is filed within the statutory period prescribed.

2. It is pointed out in the Review Petition that an award

has not been passed in the matter and no proceedings have been

initiated under the Land Acquisition Act, as the property to the

extent of 8 cents has not been acquired.

In that view of the matter, the Review Petition is allowed

and the judgment in W.P.(C)No.21294/10 dated 20.7.2010 is

recalled.

Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn

True copy

P.A.to Judge