High Court Kerala High Court

Joji Peter vs The Slao & Competent Authority on 10 March, 2010

Kerala High Court
Joji Peter vs The Slao & Competent Authority on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 376 of 2010()


1. JOJI PETER, EDASSERY HOUSE, LISSIE
                      ...  Petitioner

                        Vs



1. THE SLAO & COMPETENT AUTHORITY,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.K.G.BALASUBRAMANIAN

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :10/03/2010

 O R D E R
                           P.R. RAMAN Ag. CJ &
                     C.N. RAMACHANDRAN NAIR, J.
                  = = = = = = = = = = = = = = = = = = = =
                            W.A. NO. 376 OF 2010
                         = = = = = = = = = = = = = =
           DATED THIS, THE 10TH DAY OF MARCH, 2010.

                              J U D G M E N T

Raman, Ag. CJ.

In a land belonging to the Government, a building was constructed

by the appellant/petitioner. The said land was acquired by the National

Highway Authority of India for widening of NH 47. The question arose

for consideration was as to whether appellant/petitioner is entitled for

compensation for the building standing on a land belonging to the

Government. Since earlier, the the authorities did not quantify the amount

payable, this Court, in W.P.(C) 9675/2009 filed by the appellant, directed

the competent authority to quantify the value of the building. That has

been done. Appellant filed this writ petition for disbursement of the

amount to him. The learned Single Judge dismissed the writ petition on the

ground that the appellant has to await determination of the question either

by the arbitrator or by the court as was directed in Ext.P2 judgment rendered

earlier. Hence this appeal.

2. We heard the learned counsel Sri. K.G. Balasubramanian,

appearing on behalf of the appellant as also the learned Government Pleader

WA 376/2010 2

Ms. K. Meera. The point that arises for consideration is as to whether a

person who puts up a building on a purampoke land belonging to the

Government without permission is entitled for any compensation. Learned

Government Pleader would submit that the land is surrendered to the

National Highway Authority. Therefore, they did not claim any

compensation. According to the Government Pleader, in such

circumstances, an encroacher who has put up a building thereon is not

entitled to be paid any compensation. We are not entering any finding on

this issue. As per Section 3H of the National Highways Act, if any

dispute arises as to the apportionment of the amount or any part thereof or

to any person to whom the same or any part thereof is payable, the

competent authority shall refer the dispute to the decision of the principal

civil court of original jurisdiction within the limits of whose jurisdiction the

land is situated.

3. Now, in this case, actually if only the Government is entitled for

compensation otherwise, that they could forgo the compensation. Only a

person entitled to can forgo something. On the other hand, if the appellant

is entitled for compensation, then necessarily Government cannot forgo

because they have no right to receive that compensation. Therefore, there is

a dispute between the parties.

WA 376/2010 3

4. In that view of the circumstances, we think this is a dispute falling

under subsection (4) of Section 4H of the National Highways Act, 1956.

We direct the competent authority to refer the matter to the Principal

District Court, Thrissur in terms of sub-section (4) of Section 3H of the Act

for resolution of the dispute now raised. The same shall be done on

production of a copy of this judgment by the appellant herein, which will be

done within three weeks from the date of receipt of a copy of the same,

along with a request in that behalf to the competent authority for

information and compliance.

Therefore, the conclusion reached by the learned Single Judge for

our own reasons, as stated above, does not call for any interference. The

appeal is disposed of in the above terms.

P.R. RAMAN,
(Ag. CHIEF JUSTICE)

C.N. RAMACHANDRAN NAIR,
(JUDGE).

knc/-