IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1270 of 2007()
1. THE STATE OF KERALA, REP. BY THE
... Petitioner
2. THE LAND BOARD, THIRUVANANTHAPURAM.
3. THE TALUK LAND BOARD, ALATHUR.
4. THE TAHSILDAR, ALATHUR.
Vs
1. S.R.BALAKRISHNAN, S/O P.R.SWAMI IYER,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.S.V.BALAKRISHNA IYER
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/06/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
W.A.No.1270 of 2007
========================
Dated this the 12th day of June, 2007.
JUDGMENT
Radhakrishnan,J.
Original Petition was preferred by the respondent seeking a writ
of mandamus directing the second respondent to pay to the petitioner
the sum of Rs.26,068.51 together with interest thereon from
19.12.1978 till date of payment being the compensation for the lands
taken possession pursuant to Ext.P1 and for other consequential
reliefs. Learned single Judge held that respondents are not justified
in saying that a portion of the land is a private forest, vested in the
Government. Learned single Judge noticed that more than 28 years
have elapsed after taking possession of the land, therefore directed
the respondents to pay a sum of Rs.25,000/- to the petitioner. We
find no infirmity in the findings rendered by the learned single judge.
Government Pleader seeks time to effect payment. Two weeks time is
granted to effect payment.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 12/6