High Court Kerala High Court

Fousiya vs The Speial Tahsildar (La) on 25 May, 2009

Kerala High Court
Fousiya vs The Speial Tahsildar (La) on 25 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 23 of 2004()


1. FOUSIYA, D/O. ABOOTTY, GOLDEN ENCLAVE
                      ...  Petitioner

                        Vs



1. THE SPEIAL TAHSILDAR (LA),
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

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

 Dated :25/05/2009

 O R D E R
                 P.R. RAMAN & P. BHAVADASAN, JJ.
                = = = = = = = = = = = = = = = = = = = =
                         F.A.O. NO. 23 OF 2004
                     = = = = = = = = = = = = = = = =

            DATED THIS, THE 25TH DAY OF MAY, 2009.

                            J U D G M E N T

Raman, J.

Appellant is the petitioner/claimant in a land acquisition reference

case claiming enhancement of compensation awarded for the acquisition of

the property. The land acquisition reference ended in dismissal of the claim

as evidenced by the order Annexure-A produced in the case. Even if the

party is absent the court cannot dismiss the reference rather based on

evidence and materials available on record, the land acquisition court is

ought to have passed an award. A Bench decision of this Court reported in

Joseph v. Government of Kerala (1991(2) KLT 69) supports the

contention of the petitioner that court cannot dismiss a reference made

under Section 18 of the Land Acquisition Act and that it is bound to pass

an award. Whether in such circumstances an application under Order IX

Rule 9 is maintainable or not arises for consideration.

2. In the light of the Apex Court decision reported in Rajmani v.

Collector, Raipur, (1996(5)SCC 701), followed in Shahida Beevi v. State

FAO 23/2004 :2:

of Kerala (2008(1) KLT 206), the position is well settled that a party whose

reference application is dismissed for default is entitled to either file an

application under Order IX Rule 9 or he can file an application under

Section 151 Simplicitor for setting aside the order and to restore the case on

file, since the Court cannot dismiss the reference application for default.

3. In the result, we allow this appeal and L.A.A. 281/1994 will stand

restored to file. The Land Acquisition Court will proceed to pass the award

on merits after a fresh opportunity is given to both sides.

However, we have to notice that the court below dismissed the

reference application on 16.3.1996. But the Order IX Rule 9 application

was filed only on 26.3.2003, after seven years. Thus there is inordinate

delay for the petitioner in approaching the Court. Accordingly, we direct

that in case any enhancement is granted, the period from the date of

dismissal of reference application till the filing of the application under

Order IX Rule 9, ie. from 16.3.1996 to 26.3.2003 will be excluded for the

purpose of calculating the interest.

P.R. RAMAN, JUDGE.

P. BHAVADASAN, JUDGE.

KNC/-