High Court Kerala High Court

State Of Kerala vs M/S.Periyar & Pareekanni Rubbers … on 5 August, 2008

Kerala High Court
State Of Kerala vs M/S.Periyar & Pareekanni Rubbers … on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 280 of 2008()


1. STATE OF KERALA, REP. BY THE SPECIAL
                      ...  Petitioner

                        Vs



1. M/S.PERIYAR & PAREEKANNI RUBBERS LTD.,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.JOSEPH KODIANTHARA

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :05/08/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.

                      -------------------------------

             C.R.P.Nos.280, 281, 282, 293 & 310 of 2008

                      -------------------------------

                   Dated this the 5th August, 2008.

                               O R D E R

C.R.P.No.280 of 2008 is filed by the State-judgment

debtor against the order in E.P.No.145 of 1996 in L.A.R.No.456 of

1988. C.R.P.No.281 of 2008 is filed by the State, judgment debtor,

challenging the order in E.P.No.149 of 1996 in L.A.R.No.434 of 1988.

C.R.P. No.282 of 2008 is filed against the order in E.P.No.146 of 1996

in L.A.R.No.458 of 1988. C.R.P.No.293 of 2008 is filed against the

order in E.P.No.152 of 1996 in L.A.R.No.427 of 1988 and C.R.P.No.310

of 2008 is filed challenging the order in E.P.No.147 of 1996 in

L.A.R.No.463 of 1988.

2. In all these revision petitions, Executing Court

accepted the calculation statement filed by the decree holder and fixed

the balance amount and posted execution petitions for further steps.

The orders are challenged by the State in these revision petitions filed

under Section 115 of Code of Civil Procedure.

3. The learned Government Pleader and learned

counsel appearing for the respondent-decree holder were heard.

CRP.Nos. 280/2008 etc.

2

4. The claimants-decree holders filed E.P.Nos. 145,

149, 146, 152 and 147 of 1996 respectively in L.A.R.Nos.456, 434,

458, 427 and 463 of 1988 respectively, before Sub Court, Ernakulam.

Execution Petitions were originally closed. Respondents challenged

that order before this Court in C.R.P.Nos. 827, 821, 856, 826 and 857

of 2005 respectively. This Court set aside the order of the Executing

court finding that the order is blank and the Executing Court did not

consider the terms of the decree and failed to note that it is a Court of

fact and is bound to give reasons for arriving at a conclusion. This

Court therefore directed the Executing Court to take back the

execution petitions to file and dispose them afresh, in accordance with

law. This Court also made it clear that opinion was not expressed on

the claim of solatium put forward by the respondent-decree holder.

Subsequent to the said orders, executing court disposed the execution

petitions by separate impugned orders finding that statements

furnished by the decree holders are correct and directing the State to

deposit the balance amount. The execution petitions were posted for

steps.

5. Though learned counsel appearing for the

respondent decree holder vehemently argued that claimant is entitled

CRP.Nos. 280/2008 etc.

3

to solatium at 30% and interest under Section 23 (1A) of the Land

Acquisition Act, as well as interest on the entire compensation, when

this Court found that the earlier order passed by the Executing Court

was not supported by reasons and set aside the orders as blank orders

and directed the Executing Court to consider the claim and dispose the

execution petitions afresh, Court is bound to give its reasons for either

upholding the claim for solatium or rejecting the same.

6. As learned Sub Judge did not consider the

entitlement or give any reason for accepting the claim for solatium, the

impugned orders are set aside. Learned Sub Judge is directed to

consider the claim of the respondents afresh in the light of the

decisions of the Supreme Court and shall give reasons for the finding

and dispose the execution petitions, as expeditiously as possible, at

any rate, within three months from the date of receipt of a copy of this

order.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.