High Court Kerala High Court

E.Subair Kunju vs State Of Kerala on 13 December, 2006

Kerala High Court
E.Subair Kunju vs State Of Kerala on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 7206 of 2003(G)


1. E.SUBAIR KUNJU,
                      ...  Petitioner
2. ABDUL RABBU P.,
3. SUBAIDA BEEVI,
4. SULFATH BEEGUM,
5. MUHAMMED HANEEFA A.,
6. RAJELA BEEVI,
7. SALAVUDDIN M.,
8. ABDUL JABBAR M.,
9. RAJ MON C.,
10. KRISHNAN KUTTY A.,
11. ABDUL SALAM S.,
12. MUHAMMED RASHEED A.,
13. ESMAIL PILLAI,
14. A.SAINAM BEEVI,
15. JANISA BEEVI K.,
16. RAHUMA BEEVI A.,
17. S.JUMAILA BEEVI,
18. ABDUL RASHEED,
19. ABDUL AZEEZ,
20. SMT.PATHUMMA KUNJU,
21. SHERIFA BEEVI,
22. ABDUL KHARIM,
23. LETTICIA K.J.,
24. SARITHA SUDHAKAR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. SPECIAL TAHSILDAR,

4. DEPUTY TAHSILDAR,

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :13/12/2006

 O R D E R
                               KURIAN JOSEPH, J.

                  ----------------------------------------------

                           O.P.No.7206  of  2003

                  ----------------------------------------------

                     Dated 13th    December,  2006.

                                 J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“Issue a writ of certiorari or other appropriate writ

direction or order quashing Exts.P5(a) to P5(s) and directing the

respondents to refer the applications Exts.P4 to P4(x) under

Section 18(2)(b) of the Kerala Land Acquisition Act to the Sub

Court, Thiruvananthapuram for the determination of the market

value of the property in the land acquisition case mentioned

therein.”

The main contention of the petitioners is that they were under

the impression that the acquisition proceedings had already been

dropped, and hence the applications submitted by them for

reference should be treated to have been filed in time. Learned

Government Pleader, referring to the counter affidavit submits

that except the petitioners, all others in the locality had taken

timely action and the contention that the proceedings had been

dropped is factually incorrect. It is also submitted that the

petitioners 7 and 8 had not filed any application for reference

even belatedly. It is seen from the counter affidavit that the

award was passed on 15.10.2001, with due notice to the parties.

It is also seen that Section 12(2) notice had been served on the

parties, immediately after passing the award. There is no reply

OP NO. 7206/03 2

affidavit. Thus it is fairly clear from the averments in the counter

affidavit that the petitioners had not taken action for reference

within the permitted period of six weeks and hence their case

cannot be directed to be referred under Section 18 of the Land

Acquisition Act to the Sub Court. The writ petition is hence

dismissed making it clear that the judgment shall not stand in the

way of the petitioners taking steps under Section 28A of the Land

Acquisition Act.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.7206 of 2003 (G)

———————————————-

J U D G M E N T

Dated 13th December, 2006.