IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1031 of 2010()
1. P.K.JAYARAJAN,S/O.P.KUTTAPPA, PUDUSSERRY
... Petitioner
2. P.K.RAVINDRAN,S/O.P.KUTTAPPA,
Vs
1. THE SPECIAL TAHSILDAR (LA), GURUVAYOOR
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
3. THE COMMISSIONR OF LAND REVENUE,
4. GURUVAYOOR DEVASWOM, REPRESENTED BY
5. THE GURUVAYOOR DEVASWOM EDUCATIONAL
For Petitioner :DR.K.P.KYLASANATHA PILLAY (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :22/06/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
P.S.GOPINATHAN, JJ.
....................................................................
Writ Appeal No.1031 of 2010
....................................................................
Dated this the 22nd day of June, 2010.
JUDGMENT
Ramachandran Nair, J.
Heard Senior counsel appearing for the appellant and Standing
Counsel appearing for the Guruvayoor Devaswom. Challenge is
against acquisition of appellants’ land for the purpose of the school run
by the Guruvayoor Devaswom. This court has upheld acquisition
proceedings for the purpose of school and even in the SLP filed and
pending before the Supreme Court, Supreme Court has not stayed any
proceedings pursuant to acquisition. Even though counsel for the
appellants submitted that Devaswom should provide alternate land for
rehabilitation, we do not think we can make it a condition for allowing
Devaswom to take over the land acquired because acquisition for the
purpose of school is obviously a public purpose which cannot be even
delayed. The learned Single Judge has also given freedom to the
appellants to approach the Land Acquisition Officer for reasonable
time for shifting their house, temple etc., which they are free to pursue.
2
A reasonable time can be granted to the appellants for vacating the
residential and temple premises, provided remaining land is given
possession for the purpose of development without any further delay.
Subject to the above observation Writ Appeal is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
P.S.GOPINATHAN
Judge
pms