IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16330 of 2010(M)
1. G.PRABHAKARAN, MELLOOTTU VEEDU,
... Petitioner
2. GAURI, W/O.THANKACHAN,
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
2. THE DISTRICT COLLECTOR, KOLLAM.
3. THE SPECIAL TAHSILDAR (LA),
For Petitioner :SRI.V.K.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/06/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
----------------------------------------
WP (C) NO. 16330 of 2010
---------------------------------------
Dated this the 8th day of June, 2010
J U D G M E N T
The petitioners herein are aggrieved by non disposal
of their applications filed under Section 28A of the Land
Acquisition Act.
2. The properties of the petitioners were acquired for
the purpose of Kallada Irrigation Project as per
notification dated 25.07.1986. It is stated that the first
petitioner’s property comprised in Sy.No. 5344/D16 &
5344/D10 of Kottamkara Village having a total extent of
4.43 Ares and the second petitioner’s property is
comprised in Sy.No.4779/B2 of the same Village having
an extent of 5.20 Ares were acquired for the purpose.
3. Applications have been filed by the petitioners
under Section 28A of the Land Acquisition Act for
enhancing the compensation awarded by the Land
Acquisition Officer. These have not been disposed of, so
far, even though the matter was heard by the Land
WP (C) NO. 16330 of 2010
2
Acquisition Officer long back in the year 2008. Exhibit P1
and P2 are the notices issued in respect of the hearing
conducted by the Land Acquisition Officer. Being
aggrieved by the non disposal of the applications, the
petitioners have filed this writ petition.
4. Heard the Learned Government Pleader appearing
for the respondents. Since the matter has already been
heard, there will be a direction to the third respondent, to
consider the application and pass orders/awards on their
merits based on the materials produced by the
petitioners, if the awards have not been passed so far
within a period of six weeks from the date of receipt of a
copy this judgment. No costs.
T.R. RAMACHANDRAN NAIR,
JUDGE.
rkc