High Court Kerala High Court

Shri.C.J.Antony vs State Of Kerala on 14 September, 2009

Kerala High Court
Shri.C.J.Antony vs State Of Kerala on 14 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 608 of 2009()


1. SHRI.C.J.ANTONY,AGED 68 YEARS,
                      ...  Petitioner
2. SR.ANEESYA, AGED 76 YEARS,D/O.JOSEPH,
3. JESSY,AGED 42 YEARS,D/O.POULOSE,

                        Vs



1. STATE OF KERALA,REP.BY CHIEF SECRETARY.
                       ...       Respondent

2. SPECIAL TAHSILDAR,EDAMALAYAR,IRRIGATION

                For Petitioner  :SRI.VINCENT RAPHAEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/09/2009

 O R D E R
                            S.SIRI JAGAN, J.

                      ==================

                          R.P.No. 608 of 2009

                      ==================

              Dated this the 14th day of September, 2009

                                 O R D E R

This review petition is filed by the petitioners in the writ petition

seeking review of my judgment dated 1.4.2009. By that judgment, I

dismissed the writ petition holding that the petitioners’ application

under Section 18 of the Kerala Land Acquisition Act for reference of

their claim for enhanced compensation to the court is barred by

limitation. The petitioners have now produced Annexure 4 copy of

petition dated 13.9.2003 filed by the predecessor-in-interest of the

petitioners seeking reference under Section 18 of the Act. Notice was

received by the predecessor-in-interest of the petitioners only on

26.8.2003 and therefore, Annexure 4 application made under Section

18 is within time is the contention raised. According to the petitioners,

Annexure 4 was not with them at the time of disposal of the writ

petition, which was obtained by them by resort to proceedings under

the Right to Information Act. Since the failure to produce the same

was because of circumstances beyond their control, the petitioners

seek review of my judgment dated 1.4.2009.

2. I have heard the learned Government Pleader also.

3. The Government Pleader does not dispute Annexure 4

application and receipt thereof in time. In fact Annexure 4 is a copy of

R.P.608/09 2

the application submitted by the original owner of the property. That

being so, Annexure 4 application for reference filed under Section 18

has been submitted within time. In view of the said fact, I allow this

review petition and recall my judgment dated 1.4.2009.

Sd/-

sdk+                                           S.SIRI JAGAN, JUDGE

          ///True copy///




                             P.A. to Judge