High Court Kerala High Court

V.T.Vijayan vs The Special Tahsildar on 14 December, 2007

Kerala High Court
V.T.Vijayan vs The Special Tahsildar on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30321 of 2007(I)


1. V.T.VIJAYAN, AGED 54 YEARS
                      ...  Petitioner
2. P.PADMAKSHAN, AGED 70 YEARS

                        Vs



1. THE SPECIAL TAHSILDAR
                       ...       Respondent

2. THE DISTRICT , COLLECTOR,

3. STATE OF KERALA

                For Petitioner  :SRI.K.S.BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :14/12/2007

 O R D E R
                         K. PADMANABHAN NAIR ,J.
                     -------------------------------------------------
                           W.P.(C) No.30321 of 2007 I
                     -------------------------------------------------
                   Dated, this the 14th day of December, 2007
                                    JUDGMENT

The complaint of the petitioners is that the compensation for the lands

acquired from their possession is not yet determined and disbursed. Learned

Government Pleader, on instructions, submits that the Land Acquisition Officer

had already prepared a draft award and the District Collector had already approved

the same. It is submitted that the requisitioning authority was requested to make

available the necessary funds. On behalf of the requisitioning authority it is

submitted that the Government has already allotted necessary funds and within a

period of two months the requisitioning authority will make available the

necessary funds to the Land Acquisition Officer.

2. In view of the submission made by the Government Pleader that

within a period of two months necessary amounts will be made available to the

Land Acquisition Officer, I am of the view that the Writ Petition itself can be

disposed of with a direction to the requisitioning authority to make available the

necessary funds within a period of two months and to the Land Acquisition Officer

to pass an award and disburse the amount within another six weeks from the date

of receipt of necessary amount.

K. PADMANABHAN NAIR,
JUDGE.

cks