High Court Kerala High Court

B.Lalitha Bai vs State Of Kerala on 8 April, 2010

Kerala High Court
B.Lalitha Bai vs State Of Kerala on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6783 of 2010(W)


1. B.LALITHA BAI, T.C.24/136, SHASTHAG-
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :08/04/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
WP(C) No.6783 of 2010

————————————-

Dated 8th April 2010

Judgment

In this Writ Petition filed under Article 227 of the

Constitution of India, the prayer made by the petitioner is to

take back LAR No.39/04 on file and dispose of the same in

accordance with law.

2. Two acres of land situated in Survey

No.149/10 of Vizhinjam village along with buildings and

trees thereon, were acquired by the State for the

construction of Kovalam-Neyyattinkara-Byepass Road, for

which compensation was awarded. Dissatisfied with the

compensation awarded by the Land Acquisition Officer, the

petitioner moved a reference as LAR No.39/04 before the

Sub Court, Neyyattinkara, which was posted to

24.05.2006. Since the petitioner was not well, he could not

appear before the Court on the said date. Consequently,

the reference was dismissed and the award passed by the

Land Acquisition Officer was confirmed. A copy of the

WPC 6783/10 2

order so passed is produced as Ext.P2. Immediately, the

petitioner filed a restoration application, namely, IA No.792

of 2006. Unfortunately, there was a delay of 50 days in

filing the said IA. Therefore, the Court below directed the

petitioner to pay Rs.500/- as costS to the respective Legal

Services Authority. It was so paid and obviously, the

petitioner thought, the restoration application would be

allowed. But, to his dismay, the IA filed by him for

restoration was dismissed on the ground that the judgment

is confirming the award. Ext.P4 is the copy of the said

order. Aggrieved by Ext.P4, the petitioner has come up in

Writ Petition before this Court.

3. Obviously, the orders passed by the Court

below are incorrect. After having condoned the delay in

filing the IA for restoration and after having received the

payment made by the petitioner towards costs for the delay

from his part, the application filed by him for restoration

ought to have been allowed, treating the dismissal of

LAR as one for default. The petitioner has submitted

WPC 6783/10 3

that there was no wilful laches or negligence on his part in

not appearing before Court. There is no reason to

disbelieve him. In the result, this Petition is allowed. The

impugned orders are set aside and LAR No.39/04 of the

Sub Court, Neyyattinkara is restored to file.





                                P.BHAVADASAN, JUDGE



sta

WPC 6783/10    4