High Court Kerala High Court

Rejumon vs The Revenue Divisional Officer on 23 October, 2008

Kerala High Court
Rejumon vs The Revenue Divisional Officer on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1808 of 2008(M)


1. REJUMON, S/O. LATE RAGHAVAN,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER, IDUKKI.
                       ...       Respondent

2. VILLAGE OFFICER, THODUPUZHA.

3. ASSISTANT ENGINEER,

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :23/10/2008

 O R D E R
                        PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                         W.P.(c).No.1808 OF 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 23rd day of October , 2008

                                 JUDGMENT

Learned Government Pleader on instructions received from the

concerned, submits that by a mistake only award could not be passed in

the petitioner’s case though he was dispossessed of his properties long

ago. Government Pleader submits that award is being passed and once

award is passed, he will receive compensation. If the petitioner is not

satisfied with the compensation amount, it is open to him to receive the

award amount under protest and seek a reference under Section 18.

Recording the above submission, I dispose of the writ petition directing

the first respondent to pass award in respect of the petitioner’s

properties at the earliest and at any rate within two months of receiving

copy of this judgment.

PIUS.C.KURIAKOSE
JUDGE

sv.