High Court Kerala High Court

Padinhare Purayilkallayani vs The District Collector on 17 September, 2009

Kerala High Court
Padinhare Purayilkallayani vs The District Collector on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26238 of 2009(Y)


1. PADINHARE PURAYILKALLAYANI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KANNUR.
                       ...       Respondent

2. THE SPECIAL TAHSILDAR (LA),

                For Petitioner  :SRI.SERGI JOSEPH THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/09/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.26238 OF 2009
                  -------------------------------------------
           Dated this the 17th day of September, 2009


                              JUDGMENT

The petitioner is aggrieved by the award under Section 28-

A(1) of the land Acquisition Act, 1894. She applied for a

reference on that issue under Section 28-A(3). Whatever be the

issue, the application of the petitioner under Section 28-A(3) has

to be taken up and orders issued. There is no room to refuse a

reference if the reference is sought for in terms of Section 28-A

(3). Under such circumstances, the respondents are directed to

take up the application of the petitioner under Section 28-A(3)

and do the needful in accordance with law within an outer limit

of four weeks from the date of receipt of a copy of this

judgment. All other issues are left open. This writ petition is

ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.18/9.