High Court Kerala High Court

Pankajakshy Amma vs State Of Kerala on 3 February, 2011

Kerala High Court
Pankajakshy Amma vs State Of Kerala on 3 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 54 of 2011()


1. PANKAJAKSHY AMMA,W/O.SIVARAMAN NAIR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.P.THAJUDEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :03/02/2011

 O R D E R
        PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
                        ------------------------
                       L.A.A.No. 54 OF 2011
                        ------------------------

            Dated this the 3rd day of February, 2011

                             JUDGMENT

Pius C.Kuriakose, J.

It is agreed to by both sides that the issue raised by the

claimant in this appeal is covered in favour of the claimant by the

judgment of this court in L.A.A. No.1355/2009. A copy of that

judgment is before us. For the reasons stated in that judgment,

this appeal is only to be allowed refixing the market value of the

land under acquisition at Rs.50,000/- per cent. It is accordingly

refixed.

The appeal is allowed to the above extent. The appellant

will be entitled for all statutory benefits under Section 23(2), 23

(1A) and Section 28 of the Act on the total enhanced

compensation to which she becomes eligible by virtue of this

judgment. However, while the decree is drafted and provision is

made for the statutory interest under Section 28, the Section will

have due regard to the conditions imposed by us in the order

dated 21/1/2011 in C.M.Appln.124/2011. The appellant will pay

L.A.A..No.54/2011 2

balance court fee within three weeks. The Registry will issue

decree copy only after ensuring that the balance court fee is paid

in full.

PIUS C.KURIAKOSE,JUDGE

N.K.BALAKRISHNAN, JUDGE
dpk

L.A.A..No.54/2011 3

PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.

————————

C.M.Appln.124/2011 in
L.A.A.No. 54 OF 2011

————————

Dated this the 21th day of January, 2011

O R D E R

Pius C.Kuriakose, J.

This application seeking condondation of delay of 696 days

caused in the matter of filing the appeal is very stiffly opposed by

the learned senior Government Pleader. However, on the

L.A.A..No.54/2011 4

consideration of justice and the consideration that as far as

possible causes should be allowed to be adjudicated on merits,

we are inclined to condone the delay imposing terms. This

application will stand allowed and the delay will stand condoned

subject to the following conditions;

i). The appellant shall pay a sum of Rs.10,000/- to the

Government as costs through the office of the Advocate General

within 10 days from today.

ii). The appellant shall pay an equal amount to the High

Court Legal Services Committee also within the same time limit.

Iii). In the event of the appeal being allowed and the

appellant becoming eligible for enhanced compensation, such

enhanced compensation will not carry interest otherwise

admissible under Section 28 of the Act during the period of 696

days condoned by this order.

Annex a copy of this order to the judgment to be passed in

the appeal.

PIUS C.KURIAKOSE,JUDGE

L.A.A..No.54/2011 5

N.K.BALAKRISHNAN, JUDGE
dpk