High Court Kerala High Court

D.Anandam vs A.Shajahan on 22 November, 2007

Kerala High Court
D.Anandam vs A.Shajahan on 22 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1493 of 2007(S)


1. D.ANANDAM, AGED 66, D/O.DEVAKI,
                      ...  Petitioner

                        Vs



1. A.SHAJAHAN, AGED, FATHER'S NAME AND
                       ...       Respondent

2. B.UNNIKRISHNAN, AGE, FATHER'S NAME

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :22/11/2007

 O R D E R
                           P.R.RAMAN, J.
             -------------------------------
               CONTEMPT CASE (C).No. OF 2004
             -------------------------------
             Dated this the 22nd day of November, 2007

                               JUDGMENT

The complaint made in this contempt petition is about the non-

compliance of the judgment (Annexure-I) in W.P.(C).No.32340/06

wherein this Court directed the District Collector, Kollam to consider

and dispose of the application filed under Section 28A of the Land

Acquisition Act in accordance with law. The learned Government

Pleader appearing on behalf of the State pursuant to the instructions

submits that in compliance of the order of this Court in Annexure-I

judgment, the application for redetermination of the compensation

under Section 28A of the Land Acquisition Act filed by Anandam was

processed and necessary award proposal submitted to the District

Collector for prior approval. Final orders are not passed in Section 28

A application.

In view of the above, the contempt application is closed for the

time being and in case final orders are not passed in the application

within three weeks, it will be open to the petitioner to seek revival of

the contempt application. Information to this effect may be conveyed

to the District Collector for prompt compliance of the order.

P.R.RAMAN,
Judge.

kcv.