ORDER
P.S. Narayana, J.
1. The writ petition is filed seeking for a direction particularly one in the nature of writ of mandamus to declare the action of the respondent in not paying the compensation amount as determined in O.P. No. 12/84, dated 25-2-1993 by the Sub-Ordinate Judge Kovvur, as illegal, arbitrary and violative of the Article 14 of the Constitution of India, and consequently to direct the respondents to pay the compensation amount as determined in O.P. No. 12/84, dated 25-2-1993 to the petitioner and pass such other suitable orders.
2. It is stated that the petitioner is the owner of the land in an extent of Ac.2.53 cents in R.S. No. 57/1 of Devulapalli Village, J.R. Gudem Mandal, West Godavari District. It is also stated that the Executive Engineer, Godavari Special Division Eluru applied for acquisition of the land of the petitioner along with other lands situated in Devulapalli Village, Kovvur Taluq, West Godavari District for formation of Vengalarayasar Resorvior, across the Yerrakalava in Devulapalli Village. It is also stated that the land Acquisition Officer issued notification under Section 4(1) of the Land Acquisition Act invoking the urgency provisions of the aforesaid Act and as per the procedure, the formalities had been complied with. The petitioner received the compensation under protest and made an application under Section 18 of the Land Acquisition Act and the same was referred to the learned Subordinate Judge, Kovvur which was numbered as OP No. 12 of 1984 and the learned Subordinate Judge allowed the same enhancing the compensation from Rs. 4,000/- to Rs. 10,000/-. It is also stated that the appeals were preferred as against the orders of the learned Subordinate Judge, who had enhanced the compensation in the aforesaid OP and also in the connected OPs. After hearing both the sides, appeals filed by the Land Acquisition Officer were dismissed and the cross-objections filed by the claimants were allowed by this Court. It is stated that the compensation amount is neither paid nor deposited and aggrieved by the inaction, the aforesaid relief had been prayed for.
3. In Vemula Prabhakar v. LAO and RDO, Peddapalli, Karimnagar, (FB), a Full Bench of this Court had arrived at a conclusion that no writ can be issued for implementing the award passed by the Civil Court in the land acquisition proceedings, in view of the fact that there is an alternative and efficacious remedy of executing the award as a decree in Civil Court.
4. In the light of the said decision, the relief sought for in this writ petition cannot be granted and the writ petition itself is not maintainable in view of the fact that the writ petitioner is having an effective alternative remedy to realize the aforesaid compensation by taking appropriate steps by way of execution.
5. In view of the same, the writ petition is devoid of merits and accordingly, the same shall stand dismissed. No costs.