IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27436 of 2006(N)
1. B. AMBU, S/O. KUNHAMBU,
... Petitioner
Vs
1. DISTRICT COLLECTOR, KASARAGOD.
... Respondent
2. MANAGING DIRECTOR,
3. TECHNICAL MANAGER,
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.27436 of 2006
-----------------------------------------
Dated this the 19th day of September, 2008
JUDGMENT
The writ petition is filed mainly with the following prayer:-
ii) Issue a writ of mandamus or any other
appropriate writs, directions or orders commanding the
respondents 1 and 2 to refix the compensation to the
petitioner for dispossessing him from 1.27 acres of land
after proper enquiry and with notice to the petitioner.
It is for the petitioner to approach the civil court in view of the
disputed questions of fact as referred to in the counter affidavit filed by
the first respondent. The writ petition is disposed of without prejudice
to the liberty to the petitioner to approach the civil court making it also
clear that in the event of the petitioner approaching the civil court, the
time taken for prosecuting this writ petition shall stand excluded while
computing the period of limitation. In case the sanctioned amount of
Rs.20,000/- has not yet been disbursed to the petitioner, the same
shall be disbursed to the petitioner within a period of two months from
the date of production of a copy of this judgment by the petitioner.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.27436 of 2006
———————————–
JUDGMENT
19th September, 2008