IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30614 of 2006(T)
1. K.Y.MATHEW, VILAYIL KIZHAKKETHIL VEEDU,
... Petitioner
2. K.JOHNEKUTTY, MUKALILAZHYKATHU VEEDU,
3. CHINNAMMA THOMAS, SREEVILASATHU VEEDU,
4. CHENNUNNI NARAYANANKUTTY,
5. E.DANIEL, VATTAKKATTU VEEDU,
6. V.K.CHANDRASEKHARAN PILLAI,
7. GOWRIKUTTY AMMA, VENU SADANAM,
8. OMANA RAJAMMA, KUZHIVILA VEEDU,
9. LEKSHMI KUNJUPENNU,
10. SYAMALA AMMA B., SYAM BHAVAN,
11. KOCHUMMAN JOHNEKUTTY,
12. E.JOHNKUTTY VATTAKKATTU VEEDU,
13. K.YOHANNAN, ST.MARY'S HOUSE,
14. SARA GEEVARGHESE,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SPECIAL TAHSILDAR (L.A.),
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/12/2006
O R D E R
K.T. SANKARAN, J.
...................................................................................
W.P.(C) No. 30614 OF 2006
...................................................................................
Dated this the 18th December , 2006
J U D G M E N T
Lands belonging to the petitioners were acquired for the purpose of
Kallada Irrigation Project and award was passed. However, the petitioners
did not make any application for reference under section 18 of the Land
Acquisition Act . Other claimants whose lands were also acquired under
the same notification and for the same purpose, filed applications for
reference and those cases were referred and numbered as L.A.R.Nos.
81, 84 and 85 of 1986 before the Sub Court, Kottarakkara . The Sub
Court disposed of the aforesaid L.A.Rs by Ext. P1 judgment dated
26.10.1999. On the basis of Ext. P1 judgment, the petitioners submitted
Exts. P2 to P2(N) applications under section 28A of the Land Acquisition
Act in March, 2000. Those applications are not disposed of by the third
respondent. The prayer in the Writ Petition is to issue a writ of
mandamus or any other appropriate direction or other commanding the
W.P.(C) No. 30614 OF 2006
2
respondents to dispose of Exts.P2 to P2 (N) applications and to disburse
the enhanced compensation.
2. Learned Government Pleader, on instruction, submits that large
number of applications filed under section 28a of the Land Acquisition Act
are pending and those applications are being disposed of in accordance
with priority. It is also submitted that Exts. P2 to P2(N) applications would
be disposed of in due course, strictly in terms of priority. This submission
is recorded.
3. There will be a direction to the third respondent to dispose of
Exts. P2 to P2(N) applications in accordance with law, in terms of priority
and at any rate within a period of six months from today.
Writ Petition is disposed of as above.
K.T. SANKARAN,
JUDGE.
lk