High Court Kerala High Court

K.Udayakumar vs State Of Kerala on 12 July, 2010

Kerala High Court
K.Udayakumar vs State Of Kerala on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 607 of 2010()


1. K.UDAYAKUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE MANAGING DIRECTOR

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :12/07/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
              L. A. A. No.607 of 2010
    ------------------------------------------------
       Dated this the 12th day of July, 2010

                    JUDGMENT

Pius C. Kuriakose, J

The claimant is the appellant and the claim

is confined to the additional amount due under

Section 23(1A) of the Land Acquisition Act. The

Land Acquisition Authority as well as the

Reference Court declined the above amount on

the reason that the land acquisition proceedings

were under stay during the relevant period of 772

days. Mr.Gopakumar R. Thaliyal, the learned

counsel for the appellant drew our attention to the

judgment of this Court in Balachandran v. State of

Kerala (2010(2) KLT 270) to which one among us

L. A. A. No.607 of 2010 -2-

[PCK(J)] was a party. He also drew our attention

to another judgment of this Court in L.A.A.

No.1337/08. Mr.Thaliyal Gopakumar asserted that

the appellant was not a party to the Writ Petitions

in which this Court had stayed the land acquisition

proceedings. We accept the above submission of

Mr.Gopakumar. If the appellant was not a party to

the Writ Petitions in which stay was granted by

this Court, there was no embargo for the

Requisitioning Authority to continue with the

proceedings in the appellant’s case. Hence,

upholding the claim of the appellant in this appeal,

we allow the appeal in full. The appellant is

awarded a sum of Rs.54,053/- on account of

Section 23(1A) of the Land Acquisition Act. This

amount will also carry interest under Section 28 of

L. A. A. No.607 of 2010 -3-

the Land Acquisition Act. However, while drafting

the decree the section will have due regard to the

conditions imposed by us in our order dated

16/06/10 in C.M. Application No.933/10. This

means that during the period of 950 days

condoned by that order, the appellant will not get

interest under Section 28 on the award which is

being passed.

The appeal is allowed as above, but in the

circumstances, parties are directed to suffer their

respective costs.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-

L. A. A. No.607 of 2010 -4-

PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.

————————————————
C. M. Application No.933 of 2010 in
L. A. A. No.607 of 2010

————————————————

Dated this the 16th day of June, 2010

ORDER

Pius C. Kuriakose, J

Heard both sides. Delay is condoned subject

to the following conditions:-

1) The appellant will pay a sum of Rs.1,250/-

to the Government through the office of the

Advocate General within ten days from today and

produce receipt.

2) The appellant will pay an equal amount to

the High Court Legal Services Committee within

the same time limit and produce receipt.

3) In the event of the appeal being allowed

L. A. A. No.607 of 2010 -5-

and the appellant becoming eligible for enhanced

compensation, such enhanced compensation will

not carry interest otherwise admissible under

Section 28 of the Land Acquisition Act during the

period of 950 days condoned by this order.

Annex a copy of this order to the judgment to

be passed in this appeal. Registry will send up the

appeal for admission, once receipt against

payment of the above amounts are noticed.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-