IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28848 of 2006(H)
1. K.P.POLY, AGED 47 YEARS,
... Petitioner
Vs
1. CHAIRMAN, KERALA STATE ELECTRICITY
... Respondent
2. EXECUTIVE ENGINEER,
3. SUB ENGINEER IN-CHARGE,
4. DEPUTY TAHSILDAR (L.A),
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.28848 OF 2006
---------------------------------------
Dated this the 29th day of September, 2008.
J U D G M E N T
This writ petition is filed with the following prayer:
A. Issue a writ of mandamus or any other appropriate writ,
order or direction and thereby command the
respondents to disburse the compensation for the trees
cut and removed from the petitioner’s and other 29
persons’ property mentioned in Ext.P1 notice, in
pursuant to Ext.P4 notice, with 18% interest.
Since the liability to pay compensation under Section 10 of
the Indian Telegraph Act cannot be disputed, there will be a
direction to the second respondent/competent authority to take
appropriate action to pay the eligible compensation to the
petitioner and others referred to in Exhibit P1 notice within a
period of three months from the date of production of a copy of
this judgment, with 8% interest from the date of accrual of the
liability. In case the amount as above is not paid, the petitioner
will be entitled to interest as prayed for in the writ petition.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No.28848 OF 2006
J U D G M E N T
29.09.2008