High Court Kerala High Court

K.V.Kumaran vs Smt.K.Susheela Nair on 4 June, 2009

Kerala High Court
K.V.Kumaran vs Smt.K.Susheela Nair on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12716 of 2009(H)


1. K.V.KUMARAN,S/O.K.V.KUNHIKORAN,
                      ...  Petitioner

                        Vs



1. SMT.K.SUSHEELA NAIR,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE SPECIAL TAHASILDAR,LAND ACQUISITION,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/06/2009

 O R D E R
               THOTTATHIL B RADHAKRISHNAN, J
                  ...........................................
                WP(C).NO. 12716                  OF 2009
                 ............................................
          DATED THIS THE            4th DAY OF JUNE, 2009

                               JUDGMENT

The petitioner is a tenant of the first respondent. It is stated

in paragraph 1 of the writ petition that another room in the same

building is occupied by a political party. According to the

petitioner, the building stands on a piece of 8 cents of land.

Following revised notification and on fixation of alignment, steps

were taken under the Land Acquisition Act for acquisition of

different parcels including 0.0002 hectares of land in resurvey

No.116/12 in Udma Village of Hosdurg Taluk in Kasargode.

Alleging that the petitioner is likely to be dispossessed on the

basis of that proceeding, he filed a writ petition challenging the

acquisition on the ground that it is a malafide exercise of the

authority at the instance of the landlord, namely, first

respondent. This court noticed that in terms of the decision of the

Division Bench referred to in Ext.P1, the petitioner, as a tenant,

does not have the right to challenge the acquisition and also that

he is not an interested person in terms of the Land Acquisition

WP(C)12716/2009 2

Act. Accordingly, that writ petition was dismissed as per Ext.P1

judgment on 11.4.2007. The petitioner now states that Ext.P2

has been issued to take over possession and that this will result

in the dispossession of the petitioner from his grocery shop.

Ext.P2 is only an order for taking over of possession of the land

described therein viz, 0.0002 hectares of land as noted above.

The petitioner does not have a case that the acquisition is being

enforced in excess of what is permissible in terms of Ext.P2. He

cannot have such a case because Ext.P2 having been issued on

13.3.2009, for dispossession of the extent shown therein, it

would be premature either for the petitioner or for this court to

assume at this point of time that the petitioner would be

dispossessed of any land in excess of what is shown in Ext.P2.

All other issues stand concluded against the petitioner by the

force of Ext.P1 judgment.

In the result, I find no grounds to interfere. Writ petition

fails and the same is accordingly dismissed, leaving open the

right, if any, of the petitioner to agitate before the competent

authority any case of excessive dispossession having regard to

Ext.P2.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/6/6