High Court Kerala High Court

Suharabi vs The Special Tahsildar(Land … on 3 November, 2009

Kerala High Court
Suharabi vs The Special Tahsildar(Land … on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31229 of 2009(W)


1. SUHARABI,W/O.LATE BARE ABOOBACKER HAJI,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR(LAND ACQUISITION,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,KASARAGOD.

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/11/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

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

            W.P.(C).No.31229 of 2009-W

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

     Dated this the 3rd day of November, 2009.

                     JUDGMENT

“CR”

1.Petitioner applied for re-determination of

compensation under Section 28A(1) of the Land

Acquisition Act, 1894. That was rejected as time-

barred. Hence, this writ petition.

2.Heard learned counsel for petitioner and learned

Government Pleader.

3.Petitioner applied on 20th November, 2004 relying

on an award passed by the Court on 21st August,

2004.

4.Section 28A(1) of the LA Act provides that the

written application under that provision shall be

made within three months from the date of the

WPC31229/09 -: 2 :-

award of the court. The word ‘month’ is not

defined in the LA Act. Therefore, the definition

of that term in Section 3(35) of the General

Clauses Act, 1897 applies. Hence, the month has

to be reckoned according to the British calendar.

Therefore, the period of three months for the

purpose of an application under Section 28A(1)

has to be reckoned according to the British

calendar, applying Section 3(35) of the General

Clauses Act. By the proviso to Section 28A(1) of

the LA Act, the date of pronouncement of the

award by the court shall be excluded in computing

the period of three months.

5.The award of court relied on by the petitioner

was delivered on 21st August, 2004. Therefore,

the period of three months for the petitioner to

apply under Section 28A(1) on the basis of the

award relied on by her ends on 22nd November,

2004. The petitioner’s application filed on 20th

November, 2004 was, therefore, well within time.

Hence, the impugned order does not stand.

WPC31229/09 -: 3 :-

6.In the result, Ext.P5 is quashed and the first

respondent is directed to take up the application

of the petitioner and render decision on it, on

merits.

The writ petition is allowed as above.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/181109