High Court Kerala High Court

P. Sekharan vs The Special Tahsildar (La) on 25 June, 2007

Kerala High Court
P. Sekharan vs The Special Tahsildar (La) on 25 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35368 of 2005(I)


1. P. SEKHARAN, AGED 83 YEARS,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR (LA),
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :25/06/2007

 O R D E R
                         PIUS C. KURIAKOSE, J.

                    ----------------------------------

                     W.P.(C) NO. 35368  of 2005

                    ----------------------------------

              Dated this the 25th  day of   June 2007


                                JUDGMENT

The grievance of the writ petitioner is that an application for

Cheque submitted by him for the release of the land acquisition

compensation under deposit is not being considered by the Land

Acquisition Reference Court. While admitting this writ petition,

this court directed the Registry to inform the Sub Court

concerned not to adjourn the cheque application filed by the

petitioner beyond the vacation (Christmas Vacation) unless it is

inevitable. Mr.Mohankumar, the learned counsel for the

petitioner submits that he is not having any instructions from the

party as to whether the cheque has been received. Whatever

that be I believe that in all probability, the learned subordinate

judge has already disposed of the cheque application on the basis

of the instructions given to him by the Registry.

The writ petition will stand disposed of, at any rate, issuing

WPC No.35368/2005 2

the following directions:

If the cheque application submitted by the petitioner is not

already disposed of by the Land Acquisition Court, Kozhikode,

the Court will hear and dispose of that application within two

weeks of receiving a copy of this judgment.

PIUS C. KURIAKOSE,

JUDGE.

dpk