High Court Kerala High Court

Achutha Kurup vs State Of Kerala on 10 June, 2009

Kerala High Court
Achutha Kurup vs State Of Kerala on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38019 of 2008(A)


1. ACHUTHA KURUP, S/O. PARAMESWARAN NAIR,
                      ...  Petitioner
2. SARASWATHI AMMA,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SECRETARY,

3. THE SPECIAL TAHSILDAR

4. V.G. LATHA, SARAVAN,

5. THE LAND REVENUE COMMISSIONER,

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  :SRI.P.K.MANOJKUMAR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/06/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.38019 of 2008-A

  = = = = = = = = = = = = = = = = = = = = = = = =

       Dated this the 10th day of June, 2009.

                     JUDGMENT

1.The petitioners raise a complaint regarding a

proposal to acquire a parcel of land. The matter

reached this Court and Ext.P4 judgment was issued

striking down the invocation of the emergency

clause and leaving open for consideration, the

need for the acquisition.

2.The Deputy Collector, LA appears to have made a

report essentially against the proposed

acquisition. This is apparent from the third

paragraph of the impugned Ext.P6 whereby the Land

Revenue Commissioner overruled the objections of

the petitioners but the impugned decision is

rendered on the ground that the counsel appearing

for the petitioners did not appear to argue but

had sought adjournment and that being a land

WP(C)38019/2008 -: 2 :-

acquisition matter, it cannot be delayed.

3.The petitioners have a case that the acquisition

is only for the purpose of helping a vested

private interest and the proposal is only in

furtherance of the commercial interest of that

person. Whatever that be, having regard to the

opinion of the Deputy Collector, LA,

Thiruvananthapuram who conducted site inspection,

it was only proper that the Land Revenue

Commissioner ought to have taken a complete stock

of the relevant materials and concluded as to

whether the particular land in question is

required for the particular purpose and whether

such particular purpose would amount to a public

purpose for the purpose of the Land Acquisition

Act, 1894. Short of it, the impugned decision

fails. The same is accordingly set aside.

Taking note of the fact that the Corporation has

filed a counter affidavit, it is appropriate that

the Land Revenue Commissioner expedites the fresh

WP(C)38019/2008 -: 3 :-

consideration of the issue. Let this be done

within an outer limit of four months from the date

of receipt of a copy of this judgment. To enable

this, the parties are directed to mark their

appearance before the Land Revenue Commissioner on

the 1st of July, 2009 so that, that officer can

fix an appropriate date for hearing. The writ

petition is ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/170609