High Court Kerala High Court

Rosamma Augustine And Another vs The Chief Engineer (Road And … on 2 December, 2008

Kerala High Court
Rosamma Augustine And Another vs The Chief Engineer (Road And … on 2 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2279 of 2008()



1. ROSAMMA AUGUSTINE AND ANOTHER
                      ...  Petitioner

                        Vs

1. THE CHIEF ENGINEER (ROAD AND BRIDGES)
                       ...       Respondent

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :02/12/2008

 O R D E R
                     H.L.Dattu, C.J. & A.K.Basheer, J.
                     ---------------------------------------------
                              W.A.No.2279 of 2008
                     ---------------------------------------------
                       Dated, this the 2nd December, 2008

                                  JUDGMENT

Basheer,J.

A small plot of land with a residential building therein,

belonging to the appellants, was proposed to be acquired for construction of

Changanassery bye-pass road. Appellants contended that the width of the road

when it reaches their property was far in excess of other areas on the bye-pass

road. According to the appellants, the proposal was to have a width of 24

meters in respect of their property, whereas the width in the other areas is only

15 meters. It was in that circumstance, the appellants had filed the writ

petition, praying for the issue of a writ of mandamus directing the respondents

to follow the same width of 15 meters to the Changanassery bye-pass road

while passing through their lands as well.

(2) In the counter affidavit filed by the Executive Engineer,

Roads Division, PWD, Kottayam, it was asserted that there was no irregularity

or inconsistency in the line formation or specifications of the bye-pass road as

alleged by the appellants. Alignment had been fixed in such a way as to have a

minimum formation width of 15 meters at plane surface and more than 15

meters in the curved portions and in portions requiring cutting or filling

according to necessity, so as to ensure a formation width of at least 12 meter

for the road at such curves. It was further asserted that the width of the road

W.A.No.2279 of 2008

– 2 –

contiguous to the petitioner’s property is 19 meters and not 24 meters as

alleged and that since the road passing through the petitioner’s property would

require cutting for an average depth of 2 meters, extra land width is necessary

to provide the required slope to both sides.

(3) The learned Single Judge, after an elaborate consideration

of the rival contentions of the parties, held that the contentions raised by the

appellants were not at all valid or sustainable. Accordingly, the writ petition

was dismissed.

(4) The learned counsel for the appellants has conceded before

us that there is no violation of the statutory formalities as far as issuance of

notification, enquiry, etc. are concerned. However, he still persisted with his

contention that the width of the road at the property of the appellants was in

excess as compared to other areas through which the road is proposed to be

constructed. However, having perused the counter affidavit filed by the 2nd

respondent, we are not inclined to agree with the above contention.

(5) As rightly noticed by the learned Single Judge, the Executive

Engineer had clearly stated that the property of the appellants was lying at a

depth of 2 meters and a retaining wall had to be constructed and, therefore,

the width had to be slightly increased in order to obtain a minimum road

width of 12 meters. It is the definite case of the Executive Engineer, which

has not been controverted by the appellants, that the road passing through the

appellants’ property would require cutting for an average depth of 2 meters

W.A.No.2279 of 2008

– 3 –

and hence excess land width is necessary to provide the required slope to the

sites, since vertical formation is not practical. Therefore, we do not find any

material illegality or irregularity in the orders passed by the learned Single

Judge. More importantly, no malafides have been alleged against the

respondents.

(6) At this stage, the learned counsel for the appellants invites

our attention to Annexure A Circular, which is stated to have been issued by

the Chief Engineer in the year 2002. According to the learned counsel, if the

norms prescribed in the said Circular are followed, the cost of construction of

the retaining wall would be much less and, therefore, he contends that the

appellants would be entitled to get the benefits in the cost of acquisition. This

is a matter which the appellants have to necessarily raise before the authority

concerned, in which event, the said authority shall consider that request.

(7) With that liberty reserved in favour of the appellants, we

dismiss the Writ Appeal making it clear that we do not find any procedural or

other irregularity in the acquisition proceedings.





                                                       H.L.Dattu
                                                     Chief Justice




                                                     A.K.Basheer
vku/-                                                   Judge