High Court Kerala High Court

Kaduna Properties Private Ltd vs State Of Kerala on 24 November, 2008

Kerala High Court
Kaduna Properties Private Ltd vs State Of Kerala on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33930 of 2008(L)


1. KADUNA PROPERTIES PRIVATE LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, TRANSPORT DEPARTMENT,
                       ...       Respondent

2. DISTRICT COLLECTOR, ERNAKULAM.

3. SPECIAL TAHSILDAR, LAND ACQUISITION,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :24/11/2008

 O R D E R
                        PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                       W.P.(c).No.33930 OF 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 24th day of November , 2008

                                 JUDGMENT

The learned Government Pleader Sri.D.Anil Kumar submitted

that as directed by this court, the petitioner has produced documents

which will establish their title to the property under acquisition.

Further, he submitted that the third respondent will be passing award

forthwith. The learned counsel for the petitioner sought for time till

Friday for verification. I am not inclined to grant time. The writ

petition will stand disposed of issuing the following directions;

1) The third respondent is directed to pass award determining

the full compensation payable for property under acquisition

immediately and at any rate on or before 27/11/2008. It is needless to

mention that on the basis of the award, release of the compensation

determined under the award will also be made.

2) If the petitioner is aggrieved by the quantum of

compensation determined by the third respondent, it is always open to

the petitioner to have statutory remedies by requesting for reference

WPC.No.33930/08 2

under Section 18 of the Land Acquisition Act.

PIUS.C.KURIAKOSE
JUDGE

sv.

WPC.No.33930/08 2