Kerala High Court
Reghunandanan vs State Of Kerala on 22 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36811 of 2007(G)
1. REGHUNANDANAN, S/O.SIVASANKARAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE EXECUTIVE ENGINEER,
4. THE SPECIAL TAHASILDAR (LA),
5. ABDUL REHMAN, S/O.MOHAMMED HANEEFA,
6. M.HASSAN, S/O.MOHAMMED HANEEFA,
7. TRIVANDRUM DEVELOPMENT AUTHORITY,
For Petitioner :SRI.R.S.KALKURA
For Respondent :SRI.K.A.JALEEL, SC., TRIDA
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :22/02/2008
O R D E R
K. PADMANABHAN NAIR ,J.
-------------------------------------------------
W.P.(C) No.36811 of 2007 G
-------------------------------------------------
Dated, this the 22nd day of February, 2008
JUDGMENT
This Writ Petition is filed by the tenant of a building challenging the
land acquisition proceedings. In view of the principle laid down in
Saramma Itticheriya v. State of Kerala (2008(1) KLT 6 (FB)) a tenant
had no locus standi to challenge land acquisition proceedings. Learned
Government Pleader, on instructions, submits that award notice was issued
on 7.5.2007 and land owner exercised option under Section 49(1) of the
Land Acquisition Act on 14.5.2007. Award was passed on 12.10.2007
accepting the option. So there is no scope for interference. Writ Petition is
only to be dismissed.
In the result, Writ Petition is dismissed.
K. PADMANABHAN NAIR,
JUDGE.
cks