High Court Kerala High Court

Thomas Joseph vs Special Tahsildar (L.A)General on 20 June, 2008

Kerala High Court
Thomas Joseph vs Special Tahsildar (L.A)General on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11640 of 2008(I)


1. THOMAS JOSEPH, S/O.LATE OUSEPH,
                      ...  Petitioner

                        Vs



1. SPECIAL TAHSILDAR (L.A)GENERAL,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, COLLECTORATE,

3. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.BENHUR JOSEPH MANAYANI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :20/06/2008

 O R D E R
                        PIUS C. KURIAKOSE, J.
                    ----------------------------------
                  W.P.(C) NO. 11640           of 2008
                    ----------------------------------
              Dated this the 20th day of June , 2008

                              JUDGMENT

The issue, which arises for decision in this writ petition, is

whether the question of determination of the correct compensation

payable for the properties which were acquired in this case is liable to

be referred to the competent civil court under Section 18 of the Land

Acquisition Act. The stand taken by the Government in the counter

affidavit is that reference cannot be made since the application for

reference was made by the writ petitioner long after the expiry of the

statutory period of six weeks from service of award notice under

Section 12 (2) of the Act. But it is seen from the pleadings that

the original award was passed for a total amount of Rs.3,63,418/- in

favour of Sri.Ouseph Joseph, father of the petitioner. Ouspeh Joseph

was already dead and gone three years ago. The petitioner on

receiving the award notice sent to late Ouspen Joseph by the awarding

officer on 26.5.2006 would submit objection before the awarding

officer informing that his father is no more. In the meanwhile, it

appears that portions of the structure, which was subject matter of the

WPC No.11640/2008 2

award and in respect of which compensation had been determined

under the award, was removed necessitating passage of a modified

award by the Land Acquisition Officer. Modified award was accordingly

passed in favour of the present petitioner for a much lesser amounts

than the amount originally awarded. Exts.P2 and P3 applications for

reference were filed upon receiving notice regarding the above

mentioned modified order.

2. It is not disputed before me that Exts.P2 and P3 were

submitted by the petitioner within 42 days of his being given notice of

the modified award. This being the position, I am of the view that

regard should be had to the legislative intendment, which underlies

Section 18 of the Act, and the petitioner should be given an

opportunity to have the question of the correct compensation payable

for the properties, which was actually acquired, to be decided by a

competent civil court. According to the counter affidavit, Exts.P2 and

P3 have been rejected on the ground of limitation. According to me, in

spite of the rejection of Exts.P2 and P3, the Land Acquisition Officer

should reconsider the issue and make a reference of the question

under Section 18 of the Act to the concerned court.

3. Accordingly, this writ petition will stand allowed issuing the

following orders;

WPC No.11640/2008 3

i). The order passed by he Land Acquisition Officer rejecting

Exts.P2 and P3 is quashed.

ii). The Land Acquisition Officer is directed to reconsider

Exts.P2 and P3 and take decision favourably to the petitioner and to

refer the question of determining the correct compensation payable

for the properties actually acquired to the Subordinate Judge’s court,

Pala at the earliest. At any rate, fresh orders in compliance with the

above direction will be passed within two months of receiving a copy of

this judgment.

PIUS C. KURIAKOSE
JUDGE
dpk