High Court Kerala High Court

K. Abdulla vs The Special Tahsildar (La) on 21 August, 2007

Kerala High Court
K. Abdulla vs The Special Tahsildar (La) on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25411 of 2007(A)


1. K. ABDULLA, S/O. KUNHIPALLY,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR (LA),
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER (CON),

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  :R1I.N.B.SUNIL NATH,SC, RAILWAYS

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :21/08/2007

 O R D E R
                      M.N.KRISHNAN, J.
               -----------------------------
                   WP(C)Nos.25411,25438 &
                       25453 OF 2007
               -----------------------------
             Dated this the 21st August, 2007.

                          JUDGMENT

W.P(C) 25411/07 is filed against the order of the Land

Acquisition Court, Hosdurg with a prayer to set aside

Exts.P1 and P2 judgments. W.P(C)25438/07 is filed with a

prayer to set aside Exts.P1 and P2 in L.A.R.16/01 of the

same court and W.P(C)25453/07 is filed to set aside Exts.P1

to P3 in L.A.R.14/01 of the same court.

2. Govt. Pleader is appearing for the first respondent

and the railway is represented by the standing counsel.

The point involved in all these cases are that the land

acquisition court on account of the absence of the claimant

passed an award confirming the amount granted by the

acquistioning authority. It is a settled law that under

the Land Acqusition Act, a reference cannot be dismissed

for default. Even when the party is absent the court is

expected to apply its mind, take into consideration

relevant materials and find out whether the compensation

has been properly awarded or not. A perusal of the order

challenged in all these cases would reveal that it has not

been done by the Land Acquisition Court. When there is a

mistake committed by the court, this Court under Art.227 of

WPC 25411/07 etc. 2

the Constitution of India is bound to correct it and direct

the court below to give an opportunity to the claimant to

produce documents and adduce evidence in support of their

respective contentions and after hearing the other side as

well, dispose of the matter in accordance with law.

Therefore, the original orders passed by the Land

Acquisition Court are set aside and they are restored to

file and a direction is given to the Subordinate Judge,

Hosdurg to dispose of all these land acquisition cases in

accordance with law as stated above. Writ petitions are

disposed of accordingly.

M.N.KRISHNAN
Judge
jj