IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12942 of 2008(N)
1. DR.K.SUDHEENDRAN, S/O.KOCHUKRISHNAN,
... Petitioner
2. MAYA SUDHEENDRAN, D/O.K.SUDHEENDRAN,
Vs
1. STATE OF KERALA, REP.BY CHIEF SECRETARY
... Respondent
2. THE DIRECTOR OF TECHNICAL EDUCATION,
3. THE CHIEF ENGINEER, PWD, BUILDING AND
4. THE COMMISSIONER, LAND REVENUE,
5. THE DISTRICT COLLECTOR, IDUKKI CIVIL
6. THE SUB COLLECTOR, DEVIKULAM, OFFICE OF
For Petitioner :SRI.C.S.AJITH PRAKASH
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :22/05/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.12942 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of May, 2008
JUDGMENT
Heard both sides. Learned Government Pleader on instructions
submits that passage of the award was delayed due to unavoidable
reasons.
2. Grievance of the petitioner is that though they were
dispossessed of their properties in advance, they have neither been
paid the statutory 80% of the estimated compensation nor has an
award been passed by the Land Acquisition Officer in respect of their
properties.
Considering the submissions addressed, I dispose of the writ
petition itself directing the 6th respondent to pass an award in respect
of the petitioners land in Survey No.810/2 and 811 in Mannamkandam
village at the earliest and at any rate within two months of receiving a
copy of this judgment thereby facilitating payment of the entire
balance compensation due to the petitioners under the award without
further delay.
PIUS.C.KURIAKOSE
JUDGE
sv.