High Court Kerala High Court

Isha Beevi vs State Of Kerala on 18 December, 2007

Kerala High Court
Isha Beevi vs State Of Kerala on 18 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37366 of 2007(W)


1. ISHA BEEVI, THOUFEEK MANZIL,
                      ...  Petitioner

                        Vs



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

2. DISTRICT COLLECTOR, KOLLAM.

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :18/12/2007

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                    W.P.(C). NO. 37366 OF 2007
                             ---------------------
             Dated this the 18thday of December, 2007

                            J U D G M E N T

This is yet another case where the helplessness of a person

who had been deprived of the land by Land Acquisition Proceedings

is brought to limelight. I am informed the property was acquired as

early as in the year 1988 and still, the claimant is knocking at the

doors of the courts for getting the amounts that is awarded to her. It

is quite unfortunate. But at the same time, I have to state that there

may be cases where people are waiting for a longer time than this.

Therefore it may not be proper to issue a time bound direction. This

court can direct the authorities to take into consideration the plight of

the poor claimant, which has forced her to to come to this court for a

direction. I sincerely and earnestly believe that the Government will

do something to satisfy the award so that the heart burn of the

claimant is averted.

The writ petition is disposed of accordingly.

M.N.KRISHNAN, JUDGE
vps