High Court Madras High Court

Sakthivel vs The Government Of Tamil Nadu on 5 December, 2007

Madras High Court
Sakthivel vs The Government Of Tamil Nadu on 5 December, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED : 05/12/2007
                              
                            CORAM
                              
            THE HON'BLE MR.JUSTICE M.JAICHANDREN
                              
                    W.P. No.18878 of 1999
                              



Sakthivel              				..Petitioner.


         Versus

                              
1. 	The Government of Tamil nadu
	Rep. by its Secretary
	Revenue Department
	Fort St. George
	Chennai 600 009.

2.	The Special Tahsildar
	(Adi-Dravidar Welfare)
	Erode.  	   			..Respondents.




Prayer:   This writ petition is filed under Article  226  of

the Constitution of India praying for the issuance of a Writ

of   Declaration  to  declare  Section  23-A  of  the   Land

Acquisition  Act, 1894 (as amended by Tamil  Nadu  Amendment

Act 16/97) as unconstitutional, illegal and void, so far  as

the writ petitioner is concerned.




      For Petitioner     :  Mr.N.Damodaran

      For Respondents    :  Mr.V.Manoharan, Government Advocate


                              

                          O R D E R

This writ petition has been filed by the petitioner for

a writ of Declaration to declare Section 23-A of the Land

Acquisition Act, 1894 (as amended by Tamil Nadu Amendment

Act 16/97) as unconstitutional, illegal and void, in so far

as the writ petitioner is concerned.

2. The learned counsel appearing on behalf of the

petitioner had pointed out that the impugned legislation,

which is under challenge, in the present writ petition has

already been struck down as unconstitutional, in a batch of

writ petitions, by an order, dated 22.12.2007, passed by a

Division Bench of this Court, made in Rajasheriff Vs. The

Government of Tamilnadu rep. by Secretary, Law Department,

Fort St.George, Chennai-600 009 and another (2001(4) CTC

577).

3. In such circumstances, the present writ petition is

dismissed as infructuous, as no further orders are

necessary. No costs.

csh

To

1. The Secretary
Government of Tamil nadu
Revenue Department
Fort St. George
Chennai 600 009.

2. The Special Tahsildar
(Adi-Dravidar Welfare)
Erode.