IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35368 of 2005(I)
1. P. SEKHARAN, AGED 83 YEARS,
... Petitioner
Vs
1. THE SPECIAL TAHSILDAR (LA),
... Respondent
2. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :25/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 35368 of 2005
----------------------------------
Dated this the 25th day of June 2007
JUDGMENT
The grievance of the writ petitioner is that an application for
Cheque submitted by him for the release of the land acquisition
compensation under deposit is not being considered by the Land
Acquisition Reference Court. While admitting this writ petition,
this court directed the Registry to inform the Sub Court
concerned not to adjourn the cheque application filed by the
petitioner beyond the vacation (Christmas Vacation) unless it is
inevitable. Mr.Mohankumar, the learned counsel for the
petitioner submits that he is not having any instructions from the
party as to whether the cheque has been received. Whatever
that be I believe that in all probability, the learned subordinate
judge has already disposed of the cheque application on the basis
of the instructions given to him by the Registry.
The writ petition will stand disposed of, at any rate, issuing
WPC No.35368/2005 2
the following directions:
If the cheque application submitted by the petitioner is not
already disposed of by the Land Acquisition Court, Kozhikode,
the Court will hear and dispose of that application within two
weeks of receiving a copy of this judgment.
PIUS C. KURIAKOSE,
JUDGE.
dpk