High Court Kerala High Court

Gourikutty Amma vs State Of Kerala on 2 January, 2007

Kerala High Court
Gourikutty Amma vs State Of Kerala on 2 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30331 of 2006(J)


1. GOURIKUTTY AMMA,
                      ...  Petitioner
2. T.GOPALAKRISHNA PILLAI,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :02/01/2007

 O R D E R
                             K.T.SANKARAN, J

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

                          W.P.(C) No.30331/2006,

                           W.P.(C) No. 33592/2006,

                           W.P.(C) No. 30228/2006 &

                           W.P.(C) No.30186/2006

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

             Dated this the 2nd day of January, 2007






                                    JUDGMENT

In all these Writ Petitions the challenge is against the order

passed by the Additional Sub Court, Kollam in Land Acquisition

Reference Cases where by the application filed by the claimant

in the respective cases to set aside the exparte judgment was

dismissed by the court below. The reference court passed Ext.

P1 judgment on the ground that the claimant was not present.

There is no discussion on the merits of the case. The court

below “confirmed” the award passed by the Land Acquisition

Officer. A Land Acquisition reference is not an appeal wherein

the court is expected to confirm the award passed by the Land

Acquisition Officer. In Joseph v. Government of Kerala (1991(2)

KLT 69), a Division Bench of this court held that where a

reference is made to the court under Section 18 of the Land

Acquisition Act, it is the duty of the court to determine the

WPC 30331/2006 2

amount of compensation payable for the land acquired. The

court cannot refuse to determine the amount of compensation

even where the claimant remains absent or fails to adduce

evidence. The court is bound to pass an award and it cannot

dismiss the reference for default. In Khazan Singh v. Union of

India (2002(1) KLT 644(SC)) the Supreme Court affirmed the

view taken by the High Court in Joseph v. Government of Kerala

and held that the Civil court has to pass an award in answer to

the reference made by the collector under Section 18 of the Act.

Non participation of any party would not confer jurisdiction on

the Civil court to dismiss the reference for default.

It is true that the reference court was justified in holding

that an application for restoration under Rule 9 order 9 would

not be maintainable in view of the decision in Joseph Vs.

Government of Kerala. But the very same decision says that

reference court is not entitled to refuse to determine the amount

of compensation, which was not taken note of by the court

below. Therefore, Ext. P1 judgment in all the Writ Petitions are

WPC 30331/2006 3

set aside as there is gross violation of law and since the court did

not follow the binding precedents. The reference court shall

dispose of the reference cases, namely, LAR Nos. 273 of 1997,

91 of 1991, 47 of 1996 and 133 of 1996 on the merits. The

claimants shall be afforded a reasonable opportunity to produce

documents and to adduce evidence.

The Writ Petitions are allowed as indicated above.






                                                             K.T.SANKARAN,

                                                                     JUDGE


csl


WPC 30331/2006    4