High Court Kerala High Court

Sarasamma vs The District Collector on 3 August, 2009

Kerala High Court
Sarasamma vs The District Collector on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20862 of 2009(C)


1. SARASAMMA,
                      ...  Petitioner
2. JAMEELA BEEVI,
3. ABDUL RAHMAN,
4. LAKSHMIKUTTY AMMA,
5. ASUMA BEEVI,
6. SYAMALAYAMMA,

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SPECIAL TAHSILDAR (L.A.),

                For Petitioner  :SRI.C.A.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/08/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.20862 OF 2009
                  -------------------------------------------
              Dated this the 3rd day of August, 2009


                              JUDGMENT

The petitioners contend that their application for

enhancement of compensation invoking Section 28-A(1) of the

Land Acquisition Act have not been answered in spite of their

being given an opportunity of being heard nearly 1 = years ago.

There is no reason why there is delay in the matter, particularly

when the statutory approvals, if any, will only affect the State

Exchequer. If orders have not been issued, the competent

authority will decide the matter and issue orders within 45 days

from the date of receipt of a copy of this judgment. If orders

were already issued and if those orders have not been

communicated in accordance with law, that shall be done within

a period of three weeks from now. All other issued are left open.

The writ petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.3/8.