IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1202 of 2007(R)
1. C. AIYYAPPAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REGISTRAR,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent :SRI.B.S.KRISHNAN(SR.),SC,SANSKRIT UTY.
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/01/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.1202 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of January 2007
JUDGMENT
Writ petition is filed by the petitioner who is an advocate
for direction to the Srisankara University, Kalady to pay the fees
for land acquisition case conducted by him for the University.
Standing Counsel for University submitted that Government
counsel was representing University and therefore fees if any
payable to the petitioner should be paid by the Government.
Government is always represented by Government Pleader
whether it be in the High Court or in the district court and
lawyer’s fee is regulated by terms of appointment. If lawyer is
appointed by the University being beneficiary to oppose claim for
enhancement of compensation, fee for such lawyer is payable by
the University. If more than one lawyer defended the University,
then applicable rate of fee is to be shared between them or
among such lawyers. Since details of judgment and awards will
disclose nature and role of the parties represented by each and
every lawyer, I dispose of the writ petition directing the Law
Secretary to call for records including payments and decrees and
W.P.(C)NO.1202 OF 2007
2
order payment of eligible fees to petitioner and other lawyers in
terms of their engagement and in terms of the observation. The
University and District Collector will furnish required
information to the Law Secretary. Petitioner can also submit
records available with them to the Law Secretary who is directed
to take a decision and communicate the same to the petitioner
and other parties within two months from the date of production
of a copy of this judgment. Petitioner can produce all documents
and awards to substantiate his claim. Government and
University will pay fees as decided by Law Secretary to
Government.
Writ petition is disposed of as above.
C.N.RAMACHANDRAN NAIR, JUDGE
jes