High Court Kerala High Court

Janakeeya Prathirodha Samithi vs State Of Kerala on 20 May, 2010

Kerala High Court
Janakeeya Prathirodha Samithi vs State Of Kerala on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5417 of 2010(B)


1. JANAKEEYA PRATHIRODHA SAMITHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. STATE OF KERALA,

3. THE DISTRICT COLLECTOR,

4. THE TAHSILDAR (LA), KOTTAYAM.

5. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.ANIL THOMAS(T)

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :20/05/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
                   -------------------------------------
                    W.P.(C)No.5417 of 2010
                   --------------------------------------
              Dated this the 20th day of May, 2010

                              JUDGMENT

This writ petition is filed by the petitioner aggrieved by the

proposal for the widening of Kottayam-Kumarakom Road. It is

submitted that without initiating any valid proceedings under the

Land Acquisition Act respondents are taking steps for forcible

acquisition violating all the principles of law.

2. The learned Government Pleader on instructions

submitted that no proceedings have been initiated so far under

the Land Acquisition Act and no notification has been issued. In

the light of the above it is clear that proceedings are yet to be

initiated. In that view of the matter there is no basis for the

apprehension of the petitioner. Only under due process of law

properties can be acquired. It is open to the petitioner to

challenge the Land Acquisition Proceedings after the Land

Acquisition notification is issued, if they are aggrieved by the said

notification.

The writ petition is accordingly disposed of. No costs.

T.R.RAMACHANDRAN NAIR, JUDGE

skj