High Court Kerala High Court

Vazhavalappil Krishnan vs The Special Tahsildar (L.A.) on 18 September, 2009

Kerala High Court
Vazhavalappil Krishnan vs The Special Tahsildar (L.A.) on 18 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21687 of 2009(E)


1. VAZHAVALAPPIL KRISHNAN, S/O. KANNAN
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR (L.A.),
                       ...       Respondent

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :18/09/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                  W.P(C).No.21687 OF 2009
                  -------------------------------------------
           Dated this the 18th day of September, 2009


                              JUDGMENT

1.The petitioner is the first claimant in LAR.No.18/05, which was

included in the special list before the court below on

14.12.2006 for trial. He was laid up due to CVA-Cardio-

Vascular accident (stroke) and accordingly, he could not

appear. The matter was adjourned to a date shortly thereafter.

Ultimately, the LAR ended. Later, the petitioner filed I.A.49/07

seeking restoration of the LAR, invoking Order 9 Rule 9 and

Section 151 C.P.C. After considering the evidence of the

petitioner, that I.A. has been rejected by the court below.

Hence, this writ petition under Article 226 of the Constitution

of India.

2.I have perused the order that was passed by the court below

on 15.12.2006. I did so because in the orders Ext.P1, the court

below says that the court never dismissed the reference on

WPC.21687/09

Page numbers

that day but that the reference was answered against the claim

on account of failure in adducing additional evidence. But, a

perusal of the order issued on 15.12.2006 shows that it is

nothing but a decision on default. The court records that in

spite of adjournments, the claimant did not take steps to be

examined, even through a Commissioner and ultimately states

that for lack of additional evidence, the court answers the

reference against the claimant. There is nothing in that order

to show that the court below had applied its mind to the

contents of the award of the Collector; the materials taken

stock of by the Collector and the reason why the Collector

confined the land value to a particular amount or confined the

total compensation to the amount that was actually granted.

Such consideration would have made the order dated

15.12.2006 one that would have amounted to an award on

merits and not one on default. But the fact remains that it is

one on default. With that, it is necessary to overrule the

WPC.21687/09

Page numbers

findings in Ext.P1 that the order dated 15.12.2006 was not one

where the reference was closed on default. I do so.

3.With the aforesaid, the fact that the petitioner was seriously

sick is not disputed. The evidence tendered by PW1, though

not in the technical sense as understood in the law of

evidence, corroborates the history of the litigation as is

discernible even from Ext.P1 order. It was because the

petitioner was sick that he did not tender evidence and his

wife and he jointly applied for restoration. Under such

circumstances, in terms of law, the petitioner and his wife had

demonstrated that they had sufficient cause of being absent

and tender evidence when the LAR was listed for trial and also

on 15.12.2006, when the matter was decided on default. I am

satisfied that Ext.P1 works injustice and deserves to be set

aside in exercise of Article 227 of the Constitution of India.

WPC.21687/09

Page numbers

4.It appears that even after Ext.P1, there is delay in filing this

writ petition. Ext.P1 order is issued on 30.5.2007 while this

writ petition is filed on 30.7.2009, i.e., after more than two

years. Therefore, learned Government Pleader is right in

saying that the delay of that two years is not directly

attributable to the State while the said delay is not explained

to the satisfaction. That is expected in judicial proceedings.

He, therefore, rightly points out that there should be some

slashing of the interest component that would accrue during

the said period of two years and two months.

5.Taking into consideration all relevant facts into consideration,

Ext.P1 is set aside and LAR.No.18/05 is remitted as restored to

the files of the court of subordinate Judge, Hosdurg with a

further direction that on conclusion of trial, if the claimants

are found entitled to any amount by way of enhancement, the

interest on such components would not run for a period of one

and half years. It is also directed that this judgment will form

WPC.21687/09

Page numbers

part of the LAA and LAR files. The Office will transmit a copy

of this judgment to the court below. In the event of an award

being passed, this order will be treated as merged in that

award and it will form part of that award as regards the

interest component. This writ petition is so ordered. No costs.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.29/9.