High Court Kerala High Court

Janakeeya Samithi vs State Of Kerala on 11 June, 2008

Kerala High Court
Janakeeya Samithi vs State Of Kerala on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 997 of 2008()


1. JANAKEEYA SAMITHI, WALAYAR DAM P.O.,
                      ...  Petitioner
2. D.THOMAS, S/O. DAVID,
3. FATHIMA MOIDU, W/O. MOIDU,
4. RAJKUMAR @ KANNAN, S/O. MANI,
5. SAKUNTHALA, W/O. RAJKUMAR,  -DO-  -DO-.
6. UDUMAN, S/O. SAYED MOHAMMED,
7. V.S.RADHAKRISHNA PILLAI,
8. BALKEES, W/O. KUNJAHAMMED,
9. RADHA VIJAYAN, W/O. VIJAYAN,
10. SUDHEVAN, S/O. KANDANKUTTY,
11. DHANUSHKODI, S/O. RAMANKUTTY,
12. MUTHUMANICKAM, S/O. RAMASWAMY, D.NO.95,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER OF COMMERCIAL TAXES,

3. THE DISTRICT COLLECTOR OF PALAKKAD

4. THE TAHSILDAR,

                For Petitioner  :SRI.N.SUKUMARAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :11/06/2008

 O R D E R
                          H.L.DATTU, C.J. & A.K.BASHEER, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                       W.A.No.997 OF 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            Dated this the 11th day of June 2008

                                             JUDGMENT

H.L.DATTU, C.J.

This writ appeal is directed against the order passed by the learned Single

Judge in W.P.No.2060/08 dated, 24.3.2008.

2. Appellants before us are the petitioners in W.P.No.2060/08. In the petition

filed, they had called in question the correctness of the endorsement/order issued by

the District Collector dated, 5.2.2008.

3. The primary contention of the learned counsel for the appellants is that the

District Collector has no authority under the provisions of the Land Acquisition Act to

decide whether the lands in question notified under Section 4(1) of the Act requires to

be exempted or not. Therefore, it is stated the endorsement/order passed by the

District Collector is one without jurisdiction and without authority of law.

4. The State Government had issued 4(1) notification with an intention to

acquire large extents of land for the purpose of construction of an Integrated Cheque

Post at Walayar in Block No.32 of Pudussery East Village in Palakkad District through

Fast Track Mechanism.

5. Aggrieved by the inclusion of the lands belonging to the writ petitioners,

they had approached the Honourable Chief Minister to intervene in the matter and to

direct the District Collector to drop the acquisition proceedings in so far as the

petitioners lands are concerned. On the request made by the petitioners, the

Honourable Chief Minister had directed the District Collector to look into the grievance

of the petitioners.

6. After considering the grievance of the petitioners, the District Collector is of

the opinion that the lands belonging to the petitioners cannot be dropped from the

acquisition proceedings.

W.A.No.997 OF 2008
:: 2 ::

7. Under Section 5(2) of the Act persons who are objecting to the inclusion of

their lands under notification issued under Section 4(1) of the Act can file their

objections. After receipt of such objections, the sub section mandates that the District

Collector has to consider their objections and prepare a report and submit it to the

State Government for its approval and further proceedings under that Act.

8. In the instant case that stage is not yet reached. The District Collector, in

our opinion, has only expressed his opinion with regard to the claim made by the

petitioners that too in view of the directions issued by the Honourable Chief Minister.

In that view of the matter, it cannot be said that the District Collector has passed an

order rejecting the claim of the petitioners which power he does not possess.

Therefore, it cannot be said that the impugned order passed by the District Collector

is either without jurisdiction or without authority of law. In that view of the matter, in

our view, the learned Single Judge was justified in rejecting the writ petition filed by

the petitioners. We are in full agreement with the findings and conclusions made by

the learned Single Judge. Therefore, while affirming the findings of the learned Single

Judge, the writ appeal requires to be rejected and we do so.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
jes