IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1808 of 2008(M)
1. REJUMON, S/O. LATE RAGHAVAN,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER, IDUKKI.
... Respondent
2. VILLAGE OFFICER, THODUPUZHA.
3. ASSISTANT ENGINEER,
For Petitioner :SRI.MANSOOR.B.H.
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :23/10/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.1808 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of October , 2008
JUDGMENT
Learned Government Pleader on instructions received from the
concerned, submits that by a mistake only award could not be passed in
the petitioner’s case though he was dispossessed of his properties long
ago. Government Pleader submits that award is being passed and once
award is passed, he will receive compensation. If the petitioner is not
satisfied with the compensation amount, it is open to him to receive the
award amount under protest and seek a reference under Section 18.
Recording the above submission, I dispose of the writ petition directing
the first respondent to pass award in respect of the petitioner’s
properties at the earliest and at any rate within two months of receiving
copy of this judgment.
PIUS.C.KURIAKOSE
JUDGE
sv.