IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4392 of 2008(W)
1. JOY D'CRUZ, AGED 59 YEARS,
... Petitioner
2. GEORGE CARDOZ, AGED 53 YEARS,
3. RAVIKUMAR, RESIDING AT KADAVIL,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, KOLLAM.
3. THE TAHSILDAR, KARUNAGAPPALLY TALUK,
4. THE KERALA FISHERMEN WELFARE FUND BOARD,
5. THE CHAIRMAN, PERMANENT ADALATH,
6. THE DEPUTY DIRECTOR OF FISHERIES,
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/02/2008
O R D E R
ANTONY DOMINIC, J.
===================
W.P.(C) NO. 4392 OF 2008 W
===========================
Dated this the 6th day of February, 2008
J U D G M E N T
Petitioners submit that they are Tsunami victims and have
suffered huge loss. According to the petitioners, similarly situated
victims got their cases considered by the Permanent Lok Adalath
following Ext.P9 judgment of this court and that awards have been
passed granting them compensation. It is submitted that their case
being similar to the beneficiaries of Ext.P9 judgment, they should also
be given freedom to pursue their claim before the Permanent Lok
Adalath.
2. Having gone through the writ petition and on hearing the
learned counsel for the writ petitioners and the learned Government
Pleader, I am satisfied that the case of the petitioners are also liable
WPC 4392/08
:2 :
to be considered by the 5th respondent.
Accordingly, I dispose of this writ petition directing that in case
the petitioners have any grievances left, it will be open to them to take
up their case also with the 5th respondent, who shall promptly deal with
the case of the petitioners in accordance with law.
ANTONY DOMINIC,JUDGE.
Rp