High Court Kerala High Court

Shajahan.I. vs State Of Kerala

Kerala High Court
Shajahan.I. vs State Of Kerala
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 786 of 2008(R)


1. SHAJAHAN.I., TAJ MANZIL, T.C.20/2058,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY CHIEF
                       ...       Respondent

2. SECRETARY TO GOVERNMENT,

3. DISTRICT COLLECTOR, COLLECTORATE,

4. SPECIAL TAHSILDAR,

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  :GOVERNMENT PLEADER


 Dated :/  /

 O R D E R
                            K. PADMANABHAN NAIR ,J.

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

                               W.P.(C) No.786 of 2008 R

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

                   Dated, this  the  22nd day of February, 2008

                                          ORDER

For and on behalf of the first respondent Chief Secretary a statement

is filed on 20.2.2008 in which it is stated that first respondent filed

application before this Court on three occasions seeking extension of time.

In fact no such petitions were filed. The learned Government Pleader Shri

Basant Balaji has submitted that though three petitions were prepared due to

an inadvertent omission those applications were not filed and that omission

may be condoned. In view of the submission made by the learned

Government Pleader I do not propose to take any action for contempt.

2. First respondent has sought for three more months time from

1.2.2008 to take a final decision. The time as prayed for is granted. It is

made clear that until a decision is taken the order passed by me while

disposing of W.P.(C) Nos.22114/2005 and connected cases will be in force.

3. Adv. Shri M.Balagovindan, counsel appearing for the petitioner

submits that his client had surrendered possession of land and the same was

taken possession by the Land Acquisition Officer but the compensation

awarded is not yet disbursed to the petitioner. If any land owner had

surrendered possession of land and building and if the possession of land

WP(C)No.786/2008 2

and building was taken over by the respondents the compensation with

statutory benefits shall be disbursed to such land owners as expeditiously as

possible. For such disbursal this interim order will not be a bar at all. If the

possession of the buildings or land is not taken over by the respondents the

land owner will have to wait until the possession of buildings or land is

also taken.

Post on 11.3.2008.

Handover copy of this order to both sides.

K. PADMANABHAN NAIR,

JUDGE.

cks