High Court Kerala High Court

Jose Thomas vs The District Collector on 6 February, 2007

Kerala High Court
Jose Thomas vs The District Collector on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26706 of 2005(D)


1. JOSE THOMAS,
                      ...  Petitioner
2. ANNIE GEORGE,

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. EXECUTIVE ENGINEER,

3. CHIEF ENGINEER,

4. SPECIAL TAHSILDAR,

5. STATE OF KERALA,

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :06/02/2007

 O R D E R
                                 P.R.RAMAN, J.

                         ```````````````````````````

                       W.P.(C) NO. 26706 OF 2005

                         ```````````````````````````

             Dated this the 6th day of February, 2007


                                J U D G M E N T

Petitioners’ lands were acquired for widening of a road. It is

the contention of the petitioners that in the meeting held by the

District Collector and the other officers from K.S.T.P, it was

assured to the petitioners that a retaining wall will be constructed

for giving lateral support for the petitioners remaining land and

residential building, provided the petitioners surrender their land

for road for the value fixed by the authorities. On that basis,

consent was given and land was acquired and the petitioners did

not seek for any enhancement because of the assurance so made.

But after widening the road, the respondent did not construct the

retaining wall as assured.

2. The first petitioner has preferred Ext.P3 representation

before the District Collector seeking redressal of his grievance in

the matter.

3. Heard the learned Government pleader.

4. In the facts and circumstances, the District Collector,

Ernakulam shall consider Ext.P3 submitted by the first petitioner

WPC 26706/2005

: 2 :

and dispose of the same in accordance with law. He shall

produce a copy of this judgment along with a copy of this writ

petition before the District Collector for compliance.

Writ petition is disposed of as above.

P.R.RAMAN, JUDGE

Rp