High Court Kerala High Court

Velayudhan vs District Collector (Special … on 13 August, 2008

Kerala High Court
Velayudhan vs District Collector (Special … on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24522 of 2008(T)


1. VELAYUDHAN, S/O.APPU,67 YEARS
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR (SPECIAL THASILDAR
                       ...       Respondent

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :13/08/2008

 O R D E R
                         PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.24522 of 2008
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated: 13th August, 2008

                                JUDGMENT

The grievance voiced by the petitioner in this Writ Petition is

that though Exts.P1 and P3 applications under Section 28A of the

Land Acquisition Act were submitted by him seeking redetermination

of the compensation payable for his properties on the basis of the

court awards relied on in Exts.P1 and P3, the respondent-Land

Acquisition Officer has not so far completed the enquiry and passed

the award.

2. When this Writ Petition came up for admission today,

Mr.D.Anilkumar, Senior Govt. Pleader took notice on behalf of the

respondent. I have heard Mr.Binoy Vasudevan, counsel for the

petitioner and Mr.D.Anilkumar, Senior Govt. Pleader.

3. It is clear from Exts.P2 and P4 acknowledgment cards that

the petitioner had submitted Exts.P1 and P3. Under these

circumstances, I dispose of the Writ Petition issuing the following

directions:

If Exts.P1 and P3 have not yet been finally disposed of, the

respondent will hold all necessary enquiries into Exts.P1 and P3 and

pass awards on Exts.P1 and P3 at his earliest and at any rate within

W.P.C.No.24522/08 – 2 –

three months of receiving copy of this judgment. If it is seen that

Exts.P1 and P3 have already been disposed of, the respondent will

communicate the decision to the petitioner within two months of

receiving copy of this judgment.

srd                              PIUS C.KURIAKOSE, JUDGE