High Court Kerala High Court

Ulahannan Paulose vs State Of Kerala on 15 February, 2007

Kerala High Court
Ulahannan Paulose vs State Of Kerala on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25283 of 2006(I)


1. ULAHANNAN PAULOSE, KARAVATTE PENATTEL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY DISTRICT
                       ...       Respondent

2. LAND ACQUISITION OFFICER,

                For Petitioner  :SRI.GHOSH YOHANNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/02/2007

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

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

                         W.P.(C)NO.25283 OF 2006

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

             DATED THIS THE 15th DAY OF FEBRUARY, 2007


                                    JUDGMENT

Property of petitioner was acquired under Section 4(1)

notification dated 10.4.1997. Award was passed and petitioner

received the compensation as per the Award. He did not seek

reference under Section 18 of Land Acquisition Act. Later, on 4.12.02

he filed an application under Section 28A of Land Acquisition Act along

with copy of judgment in L.A.R.225/99 and L.A.R.226/99 contending

that Court has enhanced the compensation for the similar properties

under the same notification and therefore he is entitled to get

enhanced compensation. The grievance of petitioner is that

respondents did not consider that application. Later he found out that

properties involved in L.A.R.225/99 and L.A.R.226/99 were not

acquired pursuant to the same notification but a different notification.

2. According to petitioner, thereafter he filed Ext.P1

application on 10.8.06, along with copy of judgment in L.A.R.58/99

contending that he is entitled to get enhanced compensation on the

basis of the enhanced compensation granted by the Court in

L.A.R.58/99.

W.P.(c)25283/06 2

3. Learned Government Pleader made available the

records. It reveals that original application was filed on 4.12.02 and

judgment in L.A.R.225/99 on the basis of which claim was raised

showed that it was in respect of a different Section 4(1) notification.

Therefore the application filed under Section 28A was rejected.

4. Ext.P1 application could only be treated as a subsequent

application filed on 10.8.06 as enhanced compensation was claimed

under Section 28A on another judgment in another case than the

one originally claimed. Learned Government Pleader also pointed

out that under Section 28A of Land Acquisition Act, an application

has to be filed within three months from the date on which Court

has granted enhanced compensation for similar properties under the

very same Section 4(1) notification and an applicant is entitled to

get excluded only the period taken for getting certified copy of that

judgment from Court. It was pointed out that judgment in

L.A.R.58/99, on the basis of which enhanced compensation was

sought for under Ext.P1 application, was passed on 29.8.02 and the

application based on that judgment should have been filed within

three months from 29.8.02.

5. Petitioner is entitled to get the period from the date on

which he filed the application for certified copy and the date on

which he received the certified copy excluded while computing the

period for limitation. Ext.P2 shows that certified copy was obtained

W.P.(c)25283/06 3

on 11.11.02. It was therefore pointed out that as Ext.P1application

was not filed within the period provided under Section 28A, it is not

maintainable. There is force in the submission. But as no order is

passed in Ext.P1 application, respondents are directed to pass

appropriate order in Ext.P1 application in accordance with law within

thirty days from the date of receipt of a copy of this judgment. It is

made clear that if the application was not filed within the period,

respondents are competent to reject the same.






                                               M.SASIDHARAN NAMBIAR,JUDGE




Acd


W.P.(c)25283/06    4