High Court Kerala High Court

Karunakaran N vs State Of Kerala on 5 January, 2007

Kerala High Court
Karunakaran N vs State Of Kerala on 5 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32633 of 2006(I)


1. KARUNAKARAN N.,
                      ...  Petitioner
2. N.VASUDEVAN,
3. REMADEVI AMMA,
4. SADANANDAN,
5. SARASAMMA, D/O. GOPALAN,

                        Vs



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

2. THE DISTRICT COLLECTOR,

3. THE SPECIAL TAHSILDAR, (L.A.),

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/01/2007

 O R D E R


                              K.T. SANKARAN, J.

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

                W.P.(C).NO. 32633 OF 2006

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

        Dated this the 5th day of January,2007



                                      JUDGMENT

Lands belonging to the petitioners were

acquired for the purpose of Kottiyam Distributory

of Kallada Irrigation Project. The petitioners did

not file an application under Section 18 of the

Land Acquisition Act. However, when compensation

was enhanced in L.A.R.No.566 of 1988, the

petitioners submitted Exts.P2(a) to P2(e)

applications under Section 28A of the Land

Acquisition Act. It is stated that those

applications are pending. The prayer in the Writ

Petition is to issue a writ of mandamus commanding

the respondents to consider and dispose of Exts.P2

(a) to P2(e) applications.

2. Learned Government Pleader, on

instructions, submits that Exts.P2(a) to P2(e)

W.P.(C) NO.32633 OF 2006

:: 2 ::

applications are pending disposal. It is submitted

that hundreds of applications under Section 28A are

pending and those applications will be disposed of

in accordance with priority. Accordingly, there

will be a direction to the third respondent to

dispose of Exts.P2(a) to P2(e) applications in

accordance with priority, however, within a period

of three months.

The Writ Petition is disposed of as above.

(K.T.SANKARAN)

Judge

ahz/

K.T.SANKARAN, J.

————————

————————

CRL.M.C.NO. OF

O R D E R

September, 2006

————————