IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33908 of 2010(K)
1. TOMY ABRAHAM, AGED 60 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :10/01/2011
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------------------
W.P.(C) NO. 33908 OF 2010
----------------------------------------------------
Dated this the 10th day of January, 2011.
JUDGMENT
An extend of 2.47 Ares of land belonging to the petitioner
was acquired under the provisions of the Land Acquisition Act
1894. This writ petition has been filed aggrieved by the delay in
the matter of passing orders on Ext.P1 which is an application
filed under Section 28A of the Land Acquisition Act for
redetermination of the compensation on the basis of award in LAR
Nos. 81, 102 and 103 of 2003.
2. I have heard the learned counsel appearing for the
petitioner and also the learned Government Pleader.
3. When an application for redetermination of the
compensation. Admittedly, Ext.P1 is an application filed under
Section 28A of the Land Acquisition Act, 1989 for redetermination
of the compensation on the basis of the awards in LAR Nos.81,
102 and 103 of 2003. Admittedly the said application is still
pending before the respondent. Therefore, without making any
observation as to the merits of contention raised by the petitioner
in this writ petition, it is disposed of with a direction to the
respondent to consider and pass orders on Ext.P1 application filed
W.P(C) NO. 33908 OF 2010 2
under Section 28A of the Land Acquisition Act 1894 expeditiously
at any rate within a period of two months from the date of receipt
of a copy of this judgment, in accordance with law.
C.T.RAVIKUMAR, JUDGE
mns