High Court Kerala High Court

Alexander Pothen vs Commissioner Of Land Revenue on 6 January, 2009

Kerala High Court
Alexander Pothen vs Commissioner Of Land Revenue on 6 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37365 of 2008(W)


1. ALEXANDER POTHEN,
                      ...  Petitioner

                        Vs



1. COMMISSIONER OF LAND REVENUE
                       ...       Respondent

2. ADDL.SECRETARY TO GOVERNMENT

3. DISTRICT COLLECTOR, COLLECTORATE

4. PRINCIPAL SECRETARY TO LAND REVENUE

5. PRINCIPAL SECRETARY TO FINANCE,

6. DEPUTY COLLECTOR(LA) & LAND ACQUISITION

7. SECRETARY FOR FISHERIES,

8. SECRETARY, TOURISM INFORMATION AND

                For Petitioner  :SRI.R.MURALEEDHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/01/2009

 O R D E R
                      ANTONY DOMINIC,J.
                 -----------------------
                  W.P.(C).No.37365 OF 2008
                 ------------------------
              Dated this the 6th day of January, 2009.

                           JUDGMENT

Petitioner is aggrieved by Ext.P8, the notification

issued under Section 4(1) of the Land Acquisition Act.

According to the petitioner, an extent of 1 acre 47.75 cents

of land was purchased by the petitioner during 1994-95.

Going by the pleadings in the writ petition, the property

was obtained by the petitioner under six documents of

title. It is stated that he wanted to construct a five star hotel

in the said property and for the said purpose, he

approached the authorities and had obtained all necessary

clearances. It was at that stage that Ext.P8 notification

under Section 4(1) of the Land Acquisition Act was issued

by respondents on 28.4.2008.

2. On coming to know of Ext.P8, invoking the power

of the 4th respondent under Section 5A of the Land

WP(c).No.37365/08 2

Acquisition Act, the petitioner submitted Ext.P11 to the 3rd

respondent, objecting to the acquisition proceedings initiated.

It is stated that instead of making a report to the 4th

respondent, the 3rd respondent issued Ext.P12 informing the

petitioner that if he needs any change in the alignment, he

should approach the respective department of the

Government. It is on receipt of Ext.P12, that the petitioner

submits that he made Ext.P10 application to the 3rd

respondent. In this writ petition the petitioner submits that

the 3rd respondent be directed to make his report to the 4th

respondent, the requisitioning authority. Along with Ext.P10,

petitioner has also produced the receipts evidencing that the

application has been duly served on all the addressees

including the 3rd respondent.

Taking into account the pendency of Ext.P10 before the

3rd respondent as above, it is ordered that the 3rd respondent

shall make his report to the 4th respondent and there upon the

4th respondent shall decide on the objection of the petitioner.

WP(c).No.37365/08 3

The 3rd respondent shall make his report within 6 weeks and

on its receipt the 4th respondent shall finally decided the

matter within 8 weeks thereafter.

Petitioner shall produce a copy of the judgment before

the respondents 3 and 4 for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.37365/08 4