High Court Kerala High Court

Hasna vs The General Manager on 17 June, 2010

Kerala High Court
Hasna vs The General Manager on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 293 of 2010(P)


1. HASNA, W/O. MAHAMMOOD,'HASNAS',
                      ...  Petitioner
2. JASIR AHAMMED.M.C,S/O.MAHAMMOOD,
3. SABITHA.K.P,W/O.AHAMMED,

                        Vs



1. THE GENERAL MANAGER, NATIONAL HIGHWAY
                       ...       Respondent

2. THE CHIEF ENGINEER(NATIONAL HIGHWAY)

3. THE DISTRICT COLLECTOR, KANNUR.

4. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SMT.K.K.CHANDRALEKHA

                For Respondent  :SRI.THOMAS ANTONY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/06/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
          R.P.No.293/2010 in WPC.No.4943/2010(P)
              --------------------------------------------------
             Dated this the 17th day of June, 2010

                                O R D E R

Heard the Standing counsel appearing for the respondents 1

and 2.

2. Writ petition was filed praying for a direction to the

respondent to consider the alternate proposal made by the writ

petitioner. By judgment dated 10th February, 2010, case was

disposed of on the basis that the acquisition in question is under

the provisions of the National Highways Act, 1956 and that the

petitioner has to raise his objections once notification under

Section 3A is issued.

3. However, it is now disclosed that the acquisition in

question is not under the National Highways Act and is under the

Land Acquisition Act. In view of this, the judgment rendered is

vitiated for an error apparent on the face of it.

4. Therefore, the review is allowed and the judgment is

recalled.

Post the Writ Petition for admission.

(ANTONY DOMINIC)

WPC.No. /09
:2 :

JUDGE
vi/