High Court Kerala High Court

Narayanan Achari Rajan Achari vs State Of Kerala on 7 November, 2007

Kerala High Court
Narayanan Achari Rajan Achari vs State Of Kerala on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17940 of 2006(I)


1. NARAYANAN ACHARI RAJAN ACHARI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. V.C.KRISHNAN ACHARI,

3. AYYAPPAN ACHARI SASTHAVACHARI,

4. PARVATHY AMMAL,

                For Petitioner  :SRI.LIJU.V.STEPHEN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/11/2007

 O R D E R


                              M.N.Krishnan, J.

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

                       W.P(C).No.17940 of 2006

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


           Dated this the  7th  day of November, 2007.


                                  JUDGMENT

This Writ Petition is filed by the first claimant in the L.A.R.

against the order passed by the Subordinate Judge,

Pathanamthitta. Respondents 3 and 4 are claimants 2 and 3 and

the second respondent is the fourth claimant and the first

respondent is the judgment debtor in the case. A perusal of the

award passed by the Subordinate Judge in L.A.R. No.1 of 1993

would reveal that out of the amount ordered, claimants 1 to 3

are entitled to have one out of 6 shares each and the fourth

claimant is entitled to the remaining 3 out of 6 shares or in other

words claimants 1 to 3 are entitled to 50% shares jointly and the

fourth claimant is entitled to have the balance 50%.

2. Now the grievance is that claimants 1 to 3 had

withdrawn the entire amount in deposit and therefore the court

below directed them to redeposit an amount of Rs.1,40,301.50.

WP(C) 17940/06 -: 2 :-

It is against that decision, the present Writ Petition is filed.

3. Heard counsel for the State Government and

unfortunately there is no representation for the fourth claimant.

I am informed that the Execution Petition is still pending

consideration before the court below. Against the award passed

by the Land Acquisition Court, an appeal was preferred and there

was re-fixation of the compensation by the Appellate Court. It is

contended by the learned counsel for the writ petitioner that still

amounts are due to him from the Government whereas the

learned Government Pleader would contend that the amount

already deposited is in excess. In order to resolve the entire

dispute the court has to arrive at a figure, that is, the total

entitlement of compensation in favour of the claimants and

thereafter should see whether claimants 1 to 3 together had

withdrawn any amount in excess of 50% of the amount which is

due to them. Ultimately, if court finds that they had not

withdrawn any amount in excess of 50% due to them, one

cannot hold that they are bound to reimburse the amount. If it is

otherwise, then necessarily claimants 1 to 3 have to be directed

to reimburse the amount which they had drawn in excess than

WP(C) 17940/06 -: 3 :-

what is due to them. Therefore, a final determination regarding

the actual amount due to the claimants is a must for a proper

decision in this case and for that purpose, the matter is already

pending before the Execution Court.

4. Therefore, I set aside the order passed by the learned

Subordinate Judge in the execution application and direct that the

court should consider the Execution Petition and fix the amount

of total compensation to find out whether claimants 1 to 3 had

drawn anything in excess of their share. If the court finds that

after fixing the amount they have drawn in excess, then direction

may be given to redeposit. If it is not so, they cannot be directed

to redeposit. If it is found that any amount is still due from the

Government further direction may be given in that regard and

the matter proceeded with.

Writ Petition is disposed of accordingly.

M.N.Krishnan,

Judge.

ess 7/11