Kerala High Court
Venugopalan.A.H. vs State Of Kerala Rep. By Its Chief on 20 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17047 of 2009(A)
1. VENUGOPALAN.A.H., S/O.HARIHARAN,
... Petitioner
Vs
1. STATE OF KERALA REP. BY ITS CHIEF
... Respondent
2. THE DY. COLLECTOR, AND COMPETENT
3. UNION OF INDIA REP. BY ITS SECRETARY
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/07/2009
O R D E R
S. SIRI JAGAN, J
...............................................
W.P(C) No. 17047 of 2009
.................................................
Dated this the 20th day of July, 2009
J U D G M E N T
The petitioner is aggrieved by the fact that without paying
the compensation due to the petitioner for acquisition of his
land, the respondents are insisting on the petitioner vacating the
acquired land. The learned Government Pleader submits that
the award amount would be paid shortly.
In the above circumstances, the writ petition is disposed of
with a direction that the petitioner shall not be required to
vacate the land before payment of the compensation.
S. SIRI JAGAN, JUDGE
rhs