IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34041 of 2010(E)
1. LIJU MATHEW, PANACHIPPARA HOUSE,
... Petitioner
Vs
1. THE VADASSERIKKARA GRAMA PANCHAYATH,
... Respondent
2. THE VADASSERIKKARA GRAMA PANCHAYATH
For Petitioner :SRI.V.SETHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :11/11/2010
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.34041 of 2010
-----------------------------------------
Dated this the 11th day of November, 2010
JUDGMENT
The prayer in this writ petition is for a direction to the
respondents to dispose of Ext.P3 representation filed by the
petitioner within a time limit to be fixed by this Court.
2. The petitioner and her husband purchased a parcel of
land as per the original of Ext.P1 sale deed dated 20.4.2010.
About five months later the petitioner submitted Ext.P3
representation to the Committee of Vadasserikkara Grama
Panchayat requesting the Committee to reconsider the decision to
acquire the said parcel of land. The writ petition and Ext.P3 are
silent as regards the date on which the Panchayat had decided to
acquire the land described in Ext.P1. The dates on which the
notification under section 4(1) and the declaration under section
6 of the Land Acquisition Act were issued are not known. In the
absence of any mention either in the writ petition or in Ext.P3 as
regards the date on which the Panchayat decided to acquire the
land described in Ext.P1 and other relevant details, I am of the
W.P(C).No.33998 of 2010
-:2:-
opinion that it would not be just or proper for this Court to direct the
Committee of the Panchayat to consider Ext.P3. I therefore, find no
grounds to entertain this writ petition.
The writ petition fails and is accordingly dismissed.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.34041 of 2010
—————————-
JUDGMENT
11th November, 2010