IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28422 of 2006(H)
1. HOSDURG SERVICE CO-OPERATIVE BANK LTD.
... Petitioner
Vs
1. THE SPECIAL TAHSILDAR(LAND ACQUISITION),
... Respondent
For Petitioner :SRI.A.DINESH RAO
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :28/09/2007
O R D E R
M.N.Krishnan, J.
========================
W.P(C).No.28422 of 2006
========================
Dated this the 28th day of September, 2007.
JUDGMENT
This Writ Petition is filed challenging the order of the
Subordinate Judge, Hosdurg by Exts.P4 and P6. It is a land
acquisition reference. When the matter was posted for trial in
the list, there was no representation for the claimant and
therefore the court refused adjournment and disallowed any
enhancement of compensation. Subsequently, the claimant filed
an application under Order 9 Rule 9 of C.P.C. for restoration of
the case. By the decision of the Apex Court and this Court, it is
clearly settled that the land acquisition court has no power to
dismiss a reference for default. It is also held in very many
decisions that even in the absence of the claimant, the court is
bound to look into the factual aspects and pass award. In other
words, a duty is case upon the court to apply its mind and
dispose of the cast in accordance with law. But unfortunately, in
WP(C) 28422/06 -: 2 :-
this case, the court below has not applied its mind and had just
disposed of the case on account of the absence of the claimant.
2. Therefore, it is a fit case where jurisdiction under 227 of
the Constitution of India has to be exercised and therefore, I set
aside the order passed by the learned Subordinate Judge in
L.A.R. No.6 of 2003 and direct the court to restore it to file and
dispose of the matter in accordance with law after permitting the
claimant as well as the Government to adduce evidence in
support of their respective contentions. If the court finds that
there has been willful default on the part of the claimant, the
court is at liberty to consider the question of awarding interest on
the amount for the said period of laches on the part of the
claimant. The court shall dispose of the matter as expeditiously
as possible.
Writ Petition is disposed of as above.
M.N.Krishnan,
Judge.
ess 29/9