High Court Kerala High Court

Ammini vs Lambodaran Pillai on 26 August, 2008

Kerala High Court
Ammini vs Lambodaran Pillai on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1143 of 2008(S)


1. AMMINI, W/O VIJAYAN, SIGI BHAVANAM,
                      ...  Petitioner

                        Vs



1. LAMBODARAN PILLAI, FATHER'S NAME NOT
                       ...       Respondent

                For Petitioner  :SRI.V.BHASKARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/08/2008

 O R D E R
                     PIUS.C.KURIAKOSE,J.
                      ------------------------
                     C.O.C. 1143/2008 IN
                      W.P.(C)No.36332/2007
                      ------------------------
            Dated this the 26th day of of August, 2008

                            JUDGMENT

The learned Government Pleader submits that award has

been prepared by the first respondent and has already been

forwarded to the District Collector, Kollam for approval and that

once approval is obtained award will be pronounced.

2. In view of the above submission, I implead the District

Collector, Kollam suo motu as additional respondent No.2. The

Registry will carry out corrections in the cause title.

The additional 2nd respondent is directed to grant approval

to the draft award forwarded by the first respondent under

Section 28A provided the same is found to be in order at the

earliest and at any rate within three weeks of receiving a copy of

this judgment. Once the approval is received, the first

respondent will pass award on the basis of the approval received

without further delay.

(PIUS.C.KURIAKOSE,JUDGE)
dpk

WPC.No. 2

(PIUS.C.KURIAKOSE,JUDGE)
dpk