High Court Kerala High Court

Justine Sreedharan vs The Special Tahsildar on 3 July, 2009

Kerala High Court
Justine Sreedharan vs The Special Tahsildar on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 646 of 2009()



1. JUSTINE SREEDHARAN
                      ...  Petitioner

                        Vs

1. THE SPECIAL TAHSILDAR
                       ...       Respondent

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/07/2009

 O R D E R
                          R. BASANT &
               M. SASIDHARAN NAMBIAR, JJ.
            -------------------------------------------------
                 C.M.Appl. No.942 of 2009 &
                    R.P.No.646 of 2009 in
               L.A.A.Nos.1276 & 1373 of 2000
            -------------------------------------------------
            Dated this the 3rd day of July, 2009

                               ORDER

Sasidharan Nambiar,J.

This review petition is filed to review the common

judgment in L.A.A.Nos.1276 & 1373 of 2000 dated 23/2/2005.

There is a delay of 1064 days in filing the review petition. It is

sought to be condoned on the ground that the petitioner is laid

up due to rheumatic arthritis. A certificate to that effect from

a Medical Officer (Rtd.) is produced whereunder the petitioner

is advised to take complete rest for a period from 2/4/2005 to

28/2/2008. The judgment is sought to be reviewed for the

reason that in respect of the neighbouring properties acquired

under the same Notification, an award was passed which was

challenged before this Court in L.A.A.No.168/2003 and other

R.P.No.646 of 2009 -: 2 :-

connected appeals and this Court has remanded the L.A.R. cases

for fresh disposal and therefore the judgment is to be reviewed.

2. While dismissing the appeals, this Court has taken note

of the judgment in L.A.A.No.950/2002 which was filed

challenging the award passed in L.A.R.No.54/1998 by the same

court, which was in respect of the similar properties acquired

under the very same Notification and also from the same village.

It was found that in that case Land Acquisition Officer had

awarded a land value at the rate of Rs.3,427/- per cent and the

land acquisition court enhanced it to Rs.12,000/-. In

L.A.A.No.950/2002 that enhanced compensation was upheld. It

is taking note of this, judgment in L.A.A.Nos. 1276 & 1373 of

2000 filed by the Government, challenging the enhancement

granted by the land acquisition court, the appeal filed by the

petitioner challenging the insufficiency of the compensation

awarded was dismissed. If petitioner is aggrieved by the said

decision, his remedy is to challenge the judgment before the

Supreme Court and not prefer a review petition. Scope of a

review is converted to that of an appeal.

R.P.No.646 of 2009 -: 3 :-

3. As there is no merit in the review petition itself, we find

no necessity to condone the inordinate delay. Both the petitions

are dismissed.

Sd/-

R. BASANT
(Judge)

Sd/-

M. SASIDHARAN NAMBIAR
(Judge)

Nan/

//true copy//

P.S. to Judge

R.P.No.646 of 2009 -: 4 :-