IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9776 of 2009(N)
1. SUMA, JOSEVILLA, KUREEPUZHA CHERI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SPECIAL TAHSILDAR, L.A.(.N.H),
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/03/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 9776 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 26th March, 2009.
J U D G M E N T
The petitioner has filed an application under Section 28A of the
Land Acquisition Act for enhanced compensation for the property
acquired by her on the basis of an award in LAR No. 122/2000, which,
according to the petitioner, is in respect of a property similarly
situated and acquired under the same notification. Ext. P3 is the
order passed by the 2nd respondent in that petition. The petitioner
challenges the same.
I am of opinion that if the petitioner is aggrieved by Ext. P3, the
petitioner’s remedy lies in filing an application under Section 28A(3)
of the Land Acquisiton Act for reference to the court. Therefore,
without prejudice to that right, this writ petition is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.