High Court Kerala High Court

A.Pushpamma vs Dy.Collector (La) on 27 May, 2010

Kerala High Court
A.Pushpamma vs Dy.Collector (La) on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 1038 of 2000(W)



1. A.PUSHPAMMA
                      ...  Petitioner

                        Vs

1. DY.COLLECTOR (LA)
                       ...       Respondent

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/05/2010

 O R D E R
                                 S. Siri Jagan, J.
                 =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                            O.P. No. 1038 of 2000
                 =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 27th day of May, 2010.

                                J U D G M E N T

The petitioner is in possession of a building in Pattom Village in

Thiruvananthapuram District. The petitioner raised a claim for

kudikidappu in respect of the property of which the 3rd respondent

was the landlord.

2. The matter came up before this Court in C.R.P. No.

1394/1997 and this Court, by Ext. P2 order, remanded the matter.

While the matter was pending before the lower authority pursuant to

such remand, the Government issued a notification for acquisition of a

part of that land. As per Exts.P3 and P4 communications, the

petitioner was informed that the property in her possession was not

included in the acquisition proceedings . But, later, it was found that

a portion of the same was included in the acquisition notification.

Accordingly, the petitioner surrendered possession of that portion

which was notified for acquisition. However, later on, by Ext. P5 the

petitioner was directed to vacate the property and deliver possession.

The petitioner filed Ext. P6 objections. Apprehending demolition of

the petitioner’s building, the petitioner approached this Court by

filing this original petition seeking the following reliefs:

“i) To call for the records leading to the issuance of Ext. P 5 and
quash the same by the issuance of a writ of certiorari or any other
writ, direction or order;

ii) to issue a writ of mandamus or any other writ, direction or
order, directing the respondents 1 and 2 to acquire only the
properties included in the acquisition proceedings .”

3. The Government and the 3rd respondent took the contention

that although only a portion of the building in possession of the

petitioner has been acquired, the 3rd respondent has exercised her

O.P.. No. 1038/2000 -: 2 :-

right under Section 49 of the Land Acquisition Act for acquiring the

entire building and that is why the entire building has been acquired

and sought to be demolished.

4. Originally, the original petition was disposed of giving the

petitioner 4 months’ time to vacate. The petitioner filed R.P.No.

227/2005, wherein, taking note of the contention of the petitioner that

subsequently the proceedings before the Land Tribunal ended in

issue of a certificate of purchase , on purchase of kudikidappu by the

petitioner, the situation has changed. The judgment was reviewed

and the original petition was again posted for hearing. It is under the

above circumstances, this original petition comes up for hearing

before me today.

5. The learned Government Pleader has produced the files

relating to the case before me. In the same, I find a certificate of

purchase, whereby, on purchase of kudikidappu, the Special Tahsildar

(Land Reforms), Trivandrum has issued purchase certificate No.

192/2003 as per proceedings in O.A.No. 246/1986. That being so, the

3rd respondent does not have any right in respect of the building any

more and consequently, she cannot exercise rights under Section 49

of the Land Acquisition Act. In the above circumstances, the

petitioner is entitled to the reliefs prayed for. Accordingly, the

original petition is allowed as prayed for.

Sd/- S. Siri Jagan, Judge.

Tds/