High Court Kerala High Court

Sasidharan Nair vs State Of Kerala on 3 February, 2009

Kerala High Court
Sasidharan Nair vs State Of Kerala on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 678 of 2008(D)


1. SASIDHARAN NAIR, S/O.GOPALAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. MANAGING DIRECTOR, RUBBER PARK OF INDCIA

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :03/02/2009

 O R D E R
           PIUS.C.KURIAKOSE & M.C.HARI RANI, JJ.
                     ------------------------
                    L.A.A.No.678 OF 2008
                     ------------------------

           Dated this the 3rd day of February, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

Having heard the submissions of Sri. Babu Joseph

Kuruvathazha, learned counsel for the appellant and those of

Sri.Basant Balaji, the learned senior Government Pleader

appearing for the State and Sri.M.Pathrose Mathai, learned senior

counsel for the requisitioning authority, we feel that the

appellant should be afforded an opportunity to substantiate his

claim for enhanced compensation before the reference court.

Accordingly, we set aside the judgment under appeal and remand

L.A.R. No.312/2000 to the files of the Principal Sub Judge,

N.Paravur. That court will special list the L.A.R. for trial in the

earliest available special list and dispose of the same in

accordance with law giving opportunity to both sides to adduce

whatever evidence they have at their command as early as

possible. In view of the order of remand, we order further that

the entire court fee remitted by the appellant on the

memorandum of appeal be refunded to the learned counsel for

L.A.A..No.678/2008 2

the appellant.

The office is directed to Annexe true copy of the order

passed in C.M.Appln. 771/2008 (delay petition) with this

judgment.

PIUS.C.KURIAKOSE,JUDGE

M.C.HARI RANI, JUDGE
dpk