IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31494 of 2006(Y)
1. SAMANTH BHARATHAN, AGED 52,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, KOLLAM.
3. THE TAHASILDAR,
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :16/07/2009
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.31494 of 2006
....................................................................
Dated this the 16th day of July, 2009.
JUDGMENT
W.P. is filed for direction to respondents to repair and recondition
petitioner’s house damaged in Tsunami pursuant to Ext.P2 award passed by
the Lok Adalat. Government Pleader produced copy of the communication
received from the Government to the Advocate General’s office under
Reference No.37426/TRP C3/2008/DMD dated 21.3.2009 wherein the
Government has deputed the District Collector, Kollam for rendering
financial assistance for reconstruction of petitioner’s house (206 sq. ft.)
under the “in situ” scheme. The W.P. is accordingly disposed of directing
the District Collector to implement the Government Order.
C.N.RAMACHANDRAN NAIR
Judge
pms