IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8417 of 2009(V)
1. M.I.JOSE,
... Petitioner
2. JOEBOY JOSE,
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SPECIAL THASILDAR,
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/03/2009
O R D E R
S.SIRI JAGAN, J.
==============
W.P.(C) NO. 8417 OF 2009 (V)
====================
Dated this the 17th day of March, 2009
J U D G M E N T
Petitioners property has been acquired by the National
Highway Authorities for widening the National Highway.
Petitioner is aggrieved by the amount of compensation fixed.
According to the petitioner, considering the market value of the
land in question, the amount awarded is very inadequate. In the
above circumstances, seeking enhanced compensation, the
petitioner has filed Ext.P3 before the 1st respondent. Petitioner
seeks a direction to the 1st respondent to consider and pass
orders on Ext.P3 expeditiously.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass orders on Ext.P3, as expeditiously as possible, at any rate
within 3 months from the date of receipt of a copy of this
judgment.
SIRI JAGAN, JUDGE
Rp