IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25005 of 2008(B)
1. JOYICHAN, AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE MANAGING DIRECTOR, K.S.I.D.C,
For Petitioner :SRI.B.PRAMOD
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/08/2008
O R D E R
PIUS.C.KURIAKOSE,J.
------------------------
W.P.(C)No.25005 of 2008
------------------------
Dated this the 19th day of August, 2008
JUDGMENT
The learned Government Pleader Sri.Basanth Balaji takes
notice on behalf of the first respondent. Sri.Joby Cyriac, the
learned Standing Counsel takes notice for the second respondent.
2. Heard both sides. Under challenge in this writ petition
under Article 226 is Ext.P3 judgment of the land acquisition
reference court declining to answer the reference on the ground
that the reference in as much as the same has been made not on
the basis of a valid application for reference. The learned
Subordinate Judge has referred to and relied on the judgment of
the Division Bench of this court in Pathootty v. District
Collector (2004 (3) KLT 348) for holding that the reference
(Ext.P2) made by the Land acquisition Officer on the basis of
Ext.P1 statement filed by the petitioner is not a valid reference.
It appears to me that a subsequent judgment of another Division
Bench of this court, authored by the same senior judge who
WPC.No.25005/2008 2
authored the judgment in Pathootty’s case (supra), in Antony
v. State of Kerala (2005 (1) KLT 583) is a more apposite
precedent governing the fact situation which obtains in this case.
It appears to me that if Antony’s case was cited before her, the
learned sub judge would have become inclined to take different
view .
I dispose of this writ petition without deciding the merits of
the grounds raised permitting the petitioner to seek review of
Ext.P3 judgment and Ext.P4 decree on the basis of the judgment
in Antony’s case. If the petitioner files a review petition as
permitted above within 10 days from today, the review petition
will be entertained by the learned Subordinate Judge and the
same will be disposed of on merits without delay.
(PIUS.C.KURIAKOSE,JUDGE)
dpk