High Court Kerala High Court

Kumaridevi vs State Of Kerala on 5 January, 2010

Kerala High Court
Kumaridevi vs State Of Kerala on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35431 of 2009(Y)


1. KUMARIDEVI, W/O.S.SUDHAKARAN, VATTAVILA
                      ...  Petitioner
2. E.SKRIYA, S/O.ITTE CHERIA, ALUVILA
3. PADMAKSHY, D/O.NARAYANI, MUKALUVILA
4. THANKAMMA, W/O.SKRIYA, PANAYL
5. SHAJAHAN, S/O.ABDUL LATHEEF,
6. ABIDA BEEVI, THEDAVILA VEEDU,
7. P.S.LEELAMMA, PANAYIL VEEDU,
8. FAZEELATH BEEVI, THEKKECHARUVILA VEEDU,

                        Vs



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

2. THE DISTRICT COLLECTOR, COLLECTORATE,

3. THE SPECIAL TAHSILDAR, K.I.P. NO.IX,

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/01/2010

 O R D E R
                      ANTONY DOMINIC, J.
                      ------------------
                   WP(C) No.35431 of 2009 (Y)
                 --------------------------
             Dated, this the 5th day of January, 2010

                          J U D G M E N T

Challenge in this writ petition is against Ext.P4 series of

notices issued by the 3rd respondent rejecting the applications made

by the petitioners under Section 28A of the Land Acquisition Act on

the ground that the applications made by the petitioners were not

accompanied by certified copy of the awards.

2. The learned counsel for the petitioners submits that the

applications having been made within the time prescribed, these

could not have been rejected for the aforesaid reason and placed

reliance on the judgment of this Court in Balakrishnan v. Spl.

Tahsildar (2006(3) KLT 1000).

3. A reading of the aforesaid judgment shows that it has

been held that if an application has been made within the time limit

prescribed in Section 28A (1) of the Land Acquisition Act, such an

application cannot be rejected for the reason that the same is not

accompanied by certified copy of the award. Ext.P4 series of notices

WP(C) No.35431/2009
-2-

impugned in this writ petition shows that the only reason pointed

out is that certified copy of award was not enclosed. If that be the

only reason for rejection, Ext.P4 series of notices are against the

principles laid down in the judgment relied on by the learned

counsel for the petitioners.

4. Accordingly, Ext.P4 series of notices impugned in this

writ petition are set aside, and the writ petition is disposed of

directing the 3rd respondent to entertain the applications made by

the petitioners under Section 28A of the Land Acquisition Act

ignoring the fact that the applications were not accompanied by

certified copy of the awards provided, the applications made by the

petitioners have been received within the time limit prescribed

under Section 28A(1) of the Land Acquisition Act.

The petitioners shall produce a copy of this judgment before

the 3rd respondent, who shall take expeditious action in this matter.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg