IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18863 of 2008(U)
1. MAJOR GENERAL K.A.S.RAJA, P.V.S.M., RETD
... Petitioner
Vs
1. THE SECRETARY TO FOREST DEPARTMENT
... Respondent
2. THE DISTRICT COLLECTOR, IDUKKI
3. STATE OF KERALA, REP. BY THE CHIEF
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent :SRI.PRAKASH
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :07/07/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
W.P.C. NO. 18863 OF 2008
= = = = = = = = = = = = = = =
Dated this the 7th day of July, 2008.
J U D G M E N T
The writ petitioner has been knocking at the doors of
this Court so often to recover the entitlement amount for the
property that has been acquired. Ultimately after a long
drawn process and at last on the initiation of a contempt
case on 17th October, 2007 a draft for Rs.83,88,074/- was
handed over. The contempt case was closed without
prejudice to the rights of the petitioner to recover the
balance, if any, in accordance with law. Thereafter, the writ
petitioner moved Ext.P3 before the authorities showing the
balance amount as Rs.7,17,444/-. He has also produced a
letter Ext.P3(a) for taking steps for disbursement of the said
amount. A remainder was again issued on 6.5.08. It is
thereafter this writ petition is filed. I direct the first
respondent in the original petition to consider the letter and
remainder sent by the writ petitioner within a period of one
month from today and if any balance amount is due to him it
W.P.C. 18863 OF 2008
-:2:-
be paid on the expiry of three weeks from that date. If the
payment is not made the writ petitioner is at liberty to
approach this Court for further directions. I earnestly hope
and feel that the Government Pleader will give necessary
instructions to the concerned authorities for having a proper
decision in the matter.
The writ petition is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-