IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20862 of 2009(C)
1. SARASAMMA,
... Petitioner
2. JAMEELA BEEVI,
3. ABDUL RAHMAN,
4. LAKSHMIKUTTY AMMA,
5. ASUMA BEEVI,
6. SYAMALAYAMMA,
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SPECIAL TAHSILDAR (L.A.),
For Petitioner :SRI.C.A.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/08/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.20862 OF 2009
-------------------------------------------
Dated this the 3rd day of August, 2009
JUDGMENT
The petitioners contend that their application for
enhancement of compensation invoking Section 28-A(1) of the
Land Acquisition Act have not been answered in spite of their
being given an opportunity of being heard nearly 1 = years ago.
There is no reason why there is delay in the matter, particularly
when the statutory approvals, if any, will only affect the State
Exchequer. If orders have not been issued, the competent
authority will decide the matter and issue orders within 45 days
from the date of receipt of a copy of this judgment. If orders
were already issued and if those orders have not been
communicated in accordance with law, that shall be done within
a period of three weeks from now. All other issued are left open.
The writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.3/8.