High Court Kerala High Court

State Of Kerala vs Devika Asokan on 6 November, 2009

Kerala High Court
State Of Kerala vs Devika Asokan on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2442 of 2009()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. DEVIKA ASOKAN,
                       ...       Respondent

2. UNION OF INDIA, REPRESENTED BY

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :06/11/2009

 O R D E R
             S.R.Bannurmath, C.J. & A.K. Basheer, J.
             ----------------------------------------------------------
                            W.A. No.2442 of 2009
              ----------------------------------------------------------
             Dated this the 6th day of November, 2009

                                JUDGMENT

S.R.Bannurmath, C.J.

Aggrieved by the impugned judgment of the learned

Single Judge dated 4th June, 2009 in W.P.(C) No.7313 of 2004,

especially the direction issued to the District Collector to make

payment of the compensation with interest at the rate of 12% per

annum personally, the first respondent in the writ petition has filed

the present writ appeal.

2. The writ petitioner claims to be the wife of the

deceased Asokan who was murdered in Middle East, and in this

regard eligible compensation was paid by the Insurance Company

for the death of her husband. This amount was received by the

Consulate General of India to the tune of Rs.45145/- which is

stated to be forwarded to the District Collector,

Thiruvananthapuram for payment to the legal heirs of the

deceased.

3. According to the writ petitioner, she and her children

are the only legal heirs of the deceased, and alleging that inspite

of having received the money, the District Collector has not taken

any steps to trace the legal heirs and release the amount for the

W.A. No.2442 of 2009
2

last five years, she approached this Court and sought for

appropriate direction.

4. The learned Single Judge accepting the bare

contention of the writ petitioner that, the compensation amount

was deposited with the District Collector and there was inaction on

the part of the District Collector in disbursing the same to the legal

heir, without even the District Collector being a party and without

hearing him, proceeded to hold that the District Collector was

negligent in not taking steps and as such directed the Government

to pay the compensation with 12% interest with further direction

that the Government to recover the interest from him personally. It

is this direction in the impugned judgment which is challenged

before us.

5. In our view, in the absence of any prima facie

material as to whether the writ petitioner is the only legal heir of

the deceased Asokan and especially in the absence of the District

Collector being a party to the proceedings, and without affording

him any opportunity, the learned Single Judge has erroneously

held that there is default on the part of the District Collector in

disbursing of the compensation and as such liable to pay penal

interest.

W.A. No.2442 of 2009
3

6. It is to be noted that there is nothing on record to

show that the writ petitioner has ever approached the District

Collector and on the other hand, as is contended by the appellant,

after receiving the amount, the District Collector had made

enquiries and as nobody approached him, he could not disburse

the compensation. It is also not much in dispute that only after the

impugned judgment, the writ petitioner has applied for the legal

heirship which indicates that even at the time of approaching this

Court, no steps have been taken by her to establish that she is

the only legal heir, nor approached the District Collector for that

purpose.

7. In that view of the matter, especially when the

District Collector was not a party to the writ petition and he was not

given any opportunity, we find that the impugned order of the

learned Single Judge saddling him with liability to pay interest at

the rate of 12% per annum appears to be unjustified. Accordingly

that portion of the judgment is set aside and it is directed that the

amount in deposit shall be disbursed by the District Collector to

the legal heir of the deceased Asokan on production of

substantive material to prove the legal heirship and also after

holding a detailed enquiry in this regard, to the appropriate legal

W.A. No.2442 of 2009
4

heir. The District Collector is also directed to complete the enquiry

within three months from the date of receipt of a copy of this

judgment and disburse the amount as directed above without any

interest.

The writ appeal is allowed. The impugned judgment of

the learned Single Judge stands modified to the above extent.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns/vku.