High Court Kerala High Court

Tomy Abraham vs The District Collector on 10 January, 2011

Kerala High Court
Tomy Abraham vs The District Collector on 10 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33908 of 2010(K)


1. TOMY ABRAHAM, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :10/01/2011

 O R D E R
                         C.T.RAVIKUMAR, J.
            ---------------------------------------------------
                   W.P.(C) NO. 33908 OF 2010
            ----------------------------------------------------
           Dated this the 10th day of January, 2011.


                              JUDGMENT

An extend of 2.47 Ares of land belonging to the petitioner

was acquired under the provisions of the Land Acquisition Act

1894. This writ petition has been filed aggrieved by the delay in

the matter of passing orders on Ext.P1 which is an application

filed under Section 28A of the Land Acquisition Act for

redetermination of the compensation on the basis of award in LAR

Nos. 81, 102 and 103 of 2003.

2. I have heard the learned counsel appearing for the

petitioner and also the learned Government Pleader.

3. When an application for redetermination of the

compensation. Admittedly, Ext.P1 is an application filed under

Section 28A of the Land Acquisition Act, 1989 for redetermination

of the compensation on the basis of the awards in LAR Nos.81,

102 and 103 of 2003. Admittedly the said application is still

pending before the respondent. Therefore, without making any

observation as to the merits of contention raised by the petitioner

in this writ petition, it is disposed of with a direction to the

respondent to consider and pass orders on Ext.P1 application filed

W.P(C) NO. 33908 OF 2010 2

under Section 28A of the Land Acquisition Act 1894 expeditiously

at any rate within a period of two months from the date of receipt

of a copy of this judgment, in accordance with law.

C.T.RAVIKUMAR, JUDGE

mns