IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30321 of 2007(I)
1. V.T.VIJAYAN, AGED 54 YEARS
... Petitioner
2. P.PADMAKSHAN, AGED 70 YEARS
Vs
1. THE SPECIAL TAHSILDAR
... Respondent
2. THE DISTRICT , COLLECTOR,
3. STATE OF KERALA
For Petitioner :SRI.K.S.BABU
For Respondent : No Appearance
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :14/12/2007
O R D E R
K. PADMANABHAN NAIR ,J.
-------------------------------------------------
W.P.(C) No.30321 of 2007 I
-------------------------------------------------
Dated, this the 14th day of December, 2007
JUDGMENT
The complaint of the petitioners is that the compensation for the lands
acquired from their possession is not yet determined and disbursed. Learned
Government Pleader, on instructions, submits that the Land Acquisition Officer
had already prepared a draft award and the District Collector had already approved
the same. It is submitted that the requisitioning authority was requested to make
available the necessary funds. On behalf of the requisitioning authority it is
submitted that the Government has already allotted necessary funds and within a
period of two months the requisitioning authority will make available the
necessary funds to the Land Acquisition Officer.
2. In view of the submission made by the Government Pleader that
within a period of two months necessary amounts will be made available to the
Land Acquisition Officer, I am of the view that the Writ Petition itself can be
disposed of with a direction to the requisitioning authority to make available the
necessary funds within a period of two months and to the Land Acquisition Officer
to pass an award and disburse the amount within another six weeks from the date
of receipt of necessary amount.
K. PADMANABHAN NAIR,
JUDGE.
cks