High Court Kerala High Court

Manoharan vs State Of Kerala And Anr on 25 August, 2009

Kerala High Court
Manoharan vs State Of Kerala And Anr on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24268 of 2009(C)



1. MANOHARAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANR.
                       ...       Respondent

                For Petitioner  :SRI.T.B.THANKAPPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/08/2009

 O R D E R
            THOTTATHIL B. RADHAKRISHNAN, J.

             ````````````````````````````````````````````````````
                   W.P(C) No. 24268 OF 2009 C
             ````````````````````````````````````````````````````
             Dated this the 25th day of August, 2009

                           J U D G M E N T

Heard learned counsel for the petitioner,

Adv.Sri.G.S.Reghunath on behalf of the 2nd respondent and

learned Government Pleader.

2. Petitioner is the claimant in L.A.R.28/06 of the Sub

Court, Ernakulam. The reference court passed award in that case.

It is stated that there was an appeal against that award. The

requisitioning authority was also in the High Court. The

Government’s appeal L.A.1790/07 was dismissed by this court as

per Ext.P2 judgment on 17.7.2008.

3. Though an earlier E.P. as E.P.No.382/07 stood

dismissed, as stated by the petitioner, for non prosecution, he filed

E.P.494/08, after this court dismissed the L.A. Appeal. The

dismissal of that appeal was also stated in E.P.494/08. It is stated

that the copy of the judgment of this court was also produced

WPC.24268/09
: 2 :

before the court below. However, the court below has issued

Ext.P4 dismissing the cheque application to the extent of 50% of

the amount in deposit on the ground that the order of stay

regulates the deposit and confines the direction to release only

50%. That state of affairs has changed. May be that the cheque

application was filed in E.P.382/07 and not in E.P.494/08. But the

matters are crystal clear. The impugned Ext.P4 to the extent it is

against the petitioner is quashed and it is directed that on a fresh

cheque application to be filed in E.P.494/08, the court below will

take up this matter most expeditiously and issue orders in the light

of what is stated above and in accordance with law. To enable

this process, the parties are directed to appear before the court

below at the next date of hearing. This writ petition is ordered

accordingly.

(THOTTATHIL B. RADHAKRISHNAN, JUDGE)

aks