High Court Kerala High Court

Kerala State Electricity Board vs A.J.Kurian on 10 February, 2010

Kerala High Court
Kerala State Electricity Board vs A.J.Kurian on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 891 of 2009(P)


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner

                        Vs



1. A.J.KURIAN,S/O.JOSEPH,ARACKAL HOUSE,
                       ...       Respondent

2. THE LAND ACQUISITION OFFICER & SPECIAL

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SRI.THOMAS ANTONY

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/02/2010

 O R D E R

M.Sasidharan Nambiar, J.

—————————————
R.P.No.891/2009 in W.P.(C)No.23873/2006
R.P.No.892/2009 in W.P.(C)No.22429/2006

—————————————

COMMON ORDER

As per judgment dated 10.11.2006, W.P.(C)Nos.

23873/2006 and 22429/2006 were disposed recording

that claimants are entitled to interest on solatium

and Kerala State Electricity Board is liable to

deposit the interest before the court. These

petitions are filed to review the judgment

contending that as per paragraph 54 of the decision

of the Apex Court in Sunder v. Union of India

((2001) 7 SCC 211), when the award does not provide

for payment of interest and interest is liable to

be paid in view of the decision, the liability is

to pay interest only from the date of the judgment

in Sunder’s case, i.e. from 19.9.2001 and

therefore, petitioner is liable to deposit the

interest only from 19.9.2001.

RP 891&892/09 2

2. I do not find any reason to review the

judgment as this question was not decided in the

writ petitions. It is for the executing court to

decide the correctness of the amount, as and when

deposited. It is up to the petitioner to bring to

the notice of the executing court the decision in

Sunder’s case (supra).

Review Petitions are disposed.

10th February, 2010 (M.Sasidharan Nambiar, Judge)
tkv