High Court Kerala High Court

K.K.Devayani vs The Special Tahsildar on 28 November, 2007

Kerala High Court
K.K.Devayani vs The Special Tahsildar on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 616 of 2005(D)


1. K.K.DEVAYANI,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR,
                       ...       Respondent

                For Petitioner  :SRI.P.M.MOHAMMED SHIRAZ

                For Respondent  :ADDL.ADVOCATE GENERAL

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :28/11/2007

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               -----------------------------------------
                      L.A.A. NO. 616 OF 2005
               -----------------------------------------
         Dated this the 28th day of November, 2007.


                          J U D G M E N T

Kurian Joseph, J.

This is an appeal filed against the judgment and decree in

L.A.R. No. 186/2000 on the file of the Sub Court, Kozhikode.

Acquisition is for the purpose of Calicut bye-pass. The property is

situated in Nellikode village.

2. The grievance is only with regard to compensation for

severance. Learned Government Pleader submits that there is no

dispute as to the entitlement regarding severance compensation.

But the dispute is as to who is entitled to receive the same. The

finding entered by the reference court is that the claimant in

L.A.R. No. 185/2000 is entitled to the compensation whereas the

appellant submits that it is a factual mistake committed by the

reference court and it is the appellant herein, who is the claimant

in L.A.R. No. 186/2000, who is entitled to receive the same.

3. It is brought to our notice that, this Court has already

directed the reference court to consider afresh the claim for

L.A.A. 616/05 2

correction of the judgment and decree in L.A.R. No. 185/2000 in

CRP. No. 639/2005. In that view of the matter, it is only

appropriate that the reference court considers the claim of the

appellant herein regarding entitlement for severance with notice

to the claimant in L.A.R. No. 185/2000 also, since the matter

arises out of a common judgment.

Accordingly, we set aside the judgment and decree in

L.A.R. No. 186/2000 and remit the matter to the reference court

for considering the claim regarding entitlement for severance

compensation with notice to the appellant herein and the

claimant in L.A.R. No. 185/2000. The matter shall be disposed of

within a period of four months from the date of production of a

copy of this judgment.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp