High Court Kerala High Court

Joy D’Cruz vs State Of Kerala Represented By The on 6 February, 2008

Kerala High Court
Joy D’Cruz vs State Of Kerala Represented By The on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4392 of 2008(W)


1. JOY D'CRUZ, AGED 59 YEARS,
                      ...  Petitioner
2. GEORGE CARDOZ, AGED 53 YEARS,
3. RAVIKUMAR, RESIDING AT KADAVIL,

                        Vs



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

2. THE DISTRICT COLLECTOR, KOLLAM.

3. THE TAHSILDAR, KARUNAGAPPALLY TALUK,

4. THE KERALA FISHERMEN WELFARE FUND BOARD,

5. THE CHAIRMAN, PERMANENT ADALATH,

6. THE DEPUTY DIRECTOR OF FISHERIES,

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/02/2008

 O R D E R
                           ANTONY DOMINIC, J.

                           ===================

                      W.P.(C) NO. 4392 OF 2008 W

                     ===========================


               Dated this the 6th day of February, 2008


                               J U D G M E N T

Petitioners submit that they are Tsunami victims and have

suffered huge loss. According to the petitioners, similarly situated

victims got their cases considered by the Permanent Lok Adalath

following Ext.P9 judgment of this court and that awards have been

passed granting them compensation. It is submitted that their case

being similar to the beneficiaries of Ext.P9 judgment, they should also

be given freedom to pursue their claim before the Permanent Lok

Adalath.

2. Having gone through the writ petition and on hearing the

learned counsel for the writ petitioners and the learned Government

Pleader, I am satisfied that the case of the petitioners are also liable

WPC 4392/08

:2 :

to be considered by the 5th respondent.

Accordingly, I dispose of this writ petition directing that in case

the petitioners have any grievances left, it will be open to them to take

up their case also with the 5th respondent, who shall promptly deal with

the case of the petitioners in accordance with law.

ANTONY DOMINIC,JUDGE.

Rp