High Court Kerala High Court

Venugopalan.A.H. vs State Of Kerala Rep. By Its Chief on 20 July, 2009

Kerala High Court
Venugopalan.A.H. vs State Of Kerala Rep. By Its Chief on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17047 of 2009(A)


1. VENUGOPALAN.A.H., S/O.HARIHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY ITS CHIEF
                       ...       Respondent

2. THE DY. COLLECTOR, AND COMPETENT

3. UNION OF INDIA REP. BY ITS SECRETARY

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/07/2009

 O R D E R
                         S. SIRI JAGAN, J
               ...............................................
                 W.P(C) No. 17047 of 2009
              .................................................
           Dated this the 20th day of July, 2009

                         J U D G M E N T

The petitioner is aggrieved by the fact that without paying

the compensation due to the petitioner for acquisition of his

land, the respondents are insisting on the petitioner vacating the

acquired land. The learned Government Pleader submits that

the award amount would be paid shortly.

In the above circumstances, the writ petition is disposed of

with a direction that the petitioner shall not be required to

vacate the land before payment of the compensation.

S. SIRI JAGAN, JUDGE
rhs