IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22480 of 2008(A)
1. P.V. SUDHAKARAN, AGED 45,
... Petitioner
Vs
1. DISTRICT COLLECTOR, KANNUR.
... Respondent
2. SPECIAL TAHSILDAR (LA),
For Petitioner :SRI.V.N.RAMESAN NAMBISAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/08/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.22480 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of August, 2008
JUDGMENT
The petitioner challenges Ext.P5 which is a communication sent
to him by the second respondent land acquisition officer with reference
to Ext.P4. Ext.P4 was a reminder to Ext.P3 dated 16-4-1998.
According to the petitioner Ext.P3 was an application for reference
under Section 28A(3) since the petitioner was aggrieved by the award
passed by the land acquisition officer in the application under section
28A which the petitioner had filed. In Ext.P5, it is stated that the
petitioner’s reference application Ext.P4 had been rejected and
communication had been sent to the petitioner on 20/7/1998.
Heard Sri.V.N.Ramesan Nambisan, the learned counsel for the
petitioner and Sri.Basant Balaji, the learned senior Government
Pleader. Sri.V.N.Ramesan would submit that though it is stated in
Ext.P5 that the order rejecting the reference application was
communicated to the petitioner by post, the petitioner is yet to receive
any such communication. He submitted further that he has been
WPC.No.22480/08 2
informed by the staff of the second respondent that the only reason on
which Ext.P3 was rejected is that a wrong provision ( section 18) has
been quoted therein instead of the correct provision which is section
28A(3). Whatever that be, I am of the view that the petitioner should
be given a copy of the decision taken by the second respondent on the
reference application submitted by the petitioner on 16/4/1998 which
according to the petitioner has not been received by him at all.
Accordingly, I dispose of the writ petition issuing the following
directions;
The second respondent is directed notwithstanding anything
stated in Ext.P5 to communicate to the petitioner the decision taken by
the second respondent on Exts.P3 and P4 to the petitioner by registered
post acknowledgment due within three weeks of receiving copy of this
judgment.
PIUS.C.KURIAKOSE
JUDGE
sv.
WPC.No.22480/08 2