Loading...

High Court Kerala High Court

R. Pazhanidas vs State Of Kerala on 25 March, 2008

Kerala High Court
R. Pazhanidas vs State Of Kerala on 25 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6720 of 2008(Y)


1. R. PAZHANIDAS, SAJU BHAVANAM
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR

3. THE CHAIRMAN

4. THE DISTRICT OFFICE, MALSYA FED

                For Petitioner  :SRI.LIJU. M.P

                For Respondent  :SRI.P.K.VIJAYA MOHANAN, SC, MATSYAFED

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/03/2008

 O R D E R
                          ANTONY DOMINIC, J.

                         ===============
                       W.P.(C) NO. 6720 OF 2008 Y
                    ====================

                Dated this the 25th day of March, 2008

                              J U D G M E N T

Petitioner seeks compensation, he being a Tsunami victim. It is now

submitted that a Committee has been constituted by the Government of

Kerala under the chairmanship of the 2nd respondent to assess the revenue

loss and to grant proper compensation. It is claiming this benefit,

petitioner submits that he had submitted Ext.P5 produced along with IA

4233/08 and seeks an order requiring the 2nd respondent to take up Ext.P5

for consideration and pass appropriate orders thereon.

2. If as stated by the petitioner, Ext.P5 has been made and has

been received by the 2nd respondent, the said respondent shall consider

the same and pass appropriate orders thereon with notice to the

petitioner. This shall be done as expeditiously as possible, at any rate

within six weeks of production of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp