High Court Kerala High Court

Sukumaran K.K vs State Of Kerala on 26 June, 2008

Kerala High Court
Sukumaran K.K vs State Of Kerala on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17678 of 2007(D)


1. SUKUMARAN K.K.,
                      ...  Petitioner
2. GOKULDAS K.K., S/O.LATE PRAVEENA,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR, KANNUR.

3. SPECIAL TAHSILDAR (LA),

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :ADDL.ADVOCATE GENERAL

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/06/2008

 O R D E R
                       PIUS.C.KURIAKOSE, J.
                      - - - - - - - - - - - - - - - - - - - - -
                       W.P.(c).No.17678 OF 2007
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 26th day of June, 2008

                                JUDGMENT

Prima facie I notice an element of genuineness in the grievance

voiced by the petitioners. The first petitioner is the son and the legal

heir of Smt.K.K.Meenakshy Amma and the second petitioner is the son

and legal heir of one Praveena who was the daughter of

Smt.Meenakshy Amma. 0.3157 hectare of property in Survey No.

209/6 of Ramanthali Village belonging to Smt.Meenakshy Amma was

acquired for the purposes of naval academy and Ext.P1 award notice

was issued to Smt.Meenakshy Amma. Smt.Meenakshy Amma did not

seek a reference under Section 18. But after Smt.Meenakshy Amma

died, Smt.K.K.Praveena, Meenakshy Amma’s daughter, filed an

application under Section 28A for re-determination of the correct

compensation for the acquired properties on the basis of court

judgment in L.A.A.No.186/1987 of the Sub Court, Payyannur as

Ext.P2. Ext.P2 application was rejected by the land acquisition officer

by Ext.P5 order on the reason that the claim of Smt.Praveena in Et.P2

WPC.No.17678/07 2

that her properties were acquired for the naval academy is not

supported by records maintained in the land acquisition office. It

appears that Ext.P5 order was not communicated to Smt.Praveena who

passed away in the meanwhile. Upon Smt.Praveena’s demise her legal

heirs Smt.K.K.Reena, K.K.Gokuldas, K.K.Pradeep Kumar etc. filed an

application seeking their impleadment in Ext.P2 proceedings. In the

meanwhile one K.K.Sukumaran, son of Smt.Meenakshy Amma,

submitted Ext.P4- a fresh application which purports to be under

Section 28A.

2. The following are the prayers in the writ petition;

i) Issue a writ of mandamus commanding respondent 2 and 3

to dispose of Exts.P2 and P4 applications submitted by the petitioners

within a time frame.

ii) Quash Ext.P5.

3. The third respondent has filed a detailed counter affidavit

resisting the prayers and refuting the averments in the writ petition.

The petitioners have filed a reply affidavit reiterating their contentions.

4. Heard both sides. Learned Government Pleader submited

WPC.No.17678/07 3

that Ext.P4 application has not been received by the land acquisition

officer and that at any rate Ext.P4 cannot be construed as a valid

application under Section 28A. Since no court judgment is seen relied

on and no court judgment is produced also, I have no difficulty in

accepting the submission. As regards Ext.P5, the learned Government

Pleader submits that though it may be true that Ext.P5 was not

communicated to Smt.K.K.Praveena, Ext.P5 was actually

communicated to the advocate through whom Smt.Praveena had

submitted Ext.P2. I find no material produced on the basis on which it

can be held that the present petitioners are having information

regarding Ext.P5 earlier. Apparently Ext.P2 application under Section

28 A was liable to be entertained and disposed of by the land

acquisition officer on its merits. Ext.P2 is rejected on the ground that

the claim of Smt.Praveena in Ext.P2 that her property was acquired is

not supported by records. I have no difficulty in accepting the case of

the petitioners that in paragraph 1 of Ext.P2 was referring to her

mother’s property which was the subject matter of Ext.P1 award notice.

Thus Ext.P2 could have been considered by the land acquisition officer

WPC.No.17678/07 4

as an application submitted by Smt.Praveena as legal heir of her mother

Meenakshy Amma who had passed away after receiving the award

notice. Since that is the only reason on which Ext.P2 has been rejected,

I am of the view that Ext.P2 should be considered on its merits treating

it as an application submitted by Smt.Praveena in her capacity as legal

heir of her mother Meenakshy Amma.

3. Therefore, I quash Ext.P5 and direct the land acquisition

officer to reconsider Ext.P2 with notice to the petitioners and also to all

the legal heirs of deceased Meenakshy Amma whose names and

addresses are given in Ext.P4 produced along with the writ petition. It

is made clear that Ext.P2 need be treated by the land acquisition officer

as a valid application only if it is seen that the court judgment produced

along with Ext.P2 pertains to a case relating to acquisition under the

very same Section 4(1) notification and Ext.P2 has been filed within

the statutory period of that court judgment. In other words, only if it is

found that the court judgment is relevant and that the application has

been filed within the statutory period , Ext.P2 need be considered on

merits.

WPC.No.17678/07 5

Orders and directions in compliance with the above directions

will be passed by the land acquisition officer at the earliest and at any

rate within four months of receiving copy of this judgment. I find that

the learned Government Pleader is justified in making submission that

the Government should not be made to lose on account of the delay

which has been caused in the matter and that the petitioners and the

other legal heirs of Smt.Meenakshy Amma were not very deligent in

prosecuting the matter and therefore the Government should be

exonerated from the obligation of paying statutory interest at the rates

mentioned in Section 34 on the redetermiend compensation if it is

ultimately found that Ext.P2 is a valid application. It is therefore made

clear that even if Ext.P2 is found to be a valid application, the awardees

pursuant to Ext.P2 will not be entitled for statutory interest under

Section 34 of the Act on the award amount for the period from

31-03-2001 till the date of filing of the writ petition -06/06/2007.

PIUS.C.KURIAKOSE
JUDGE

sv.

WPC.No.17678/07 6