IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37245 of 2008(H)
1. R.PLACID, S/O.RABENS, AGED 61,
... Petitioner
2. SANTHAKUMARI AMMA, MATTATHU VEEDU,
3. SAROJINI AMMA, D/O.NANIYAMMA,
4. SATHYPALAN, S/O.NEELAKANTAN,
Vs
1. SECRETARY TO THE LOCAL SELF GOVERNMENT
... Respondent
2. KOLLAM CORPORATION REPRESENTED BY ITS
3. THE DISTRICT COLLECTOR, KOLLAM.
4. VILLAGE OFFICER, SAKTHIKULANGARA.
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :17/12/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.37245 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 17th December, 2008
JUDGMENT
Adv.Mr.C.Unnikrishnan, Standing Counsel takes notice on behalf
of the 2nd respondent-Corporation. I have heard the submissions of
Mr.Siju Kamalasanan, counsel for the petitioners and
Mr.C.Unnikrishnan.
2. The grievance of the petitioners is that the Corporation is not
ready to pay the market price for their properties which are proposed
to be acquired/purchased under the direct purchase scheme for the
purposes of the Corporation’s dumping yard. Counsel for the
petitioners submits that the Corporation is willing to pay only the rate
which was granted at the time when other portions of their
properties were acquired. Standing Counsel for the Corporation
submitted that when acquisition is by direct purchase, the price to be
paid and received will be a price which is agreeable to the vendor and
the vendee. The vendor cannot insist that the vendee should pay the
rate demanded by him.
3. I do not propose to go into the merits of the controversy. But
since Ext.P6 representation is seen pending before the Secretary of
the Corporation, it is only proper that the Secretary of the
W.P.C.No.37245/08 – 2 –
Corporation calls the petitioners for a discussion regarding Ext.P6 and
takes a decision at the earliest. Accordingly, the Writ Petition is
disposed of issuing the following directions:
The 2nd respondent, the Secretary of the Corporation is directed
to take up Ext.P6 immediately, call the petitioners for a discussion
regarding the issue involved in Ext.P6 and take a decision on Ext.P6
at the earliest and at any rate within one month of receipt of a copy
of this judgment. Once decision is taken, the petitioners will be
informed of the same.
srd PIUS C.KURIAKOSE, JUDGE