Madhya Pradesh High Court
Kamlendra Singh vs The State Of Madhya Pradesh on 13 July, 2011
W.P.No. 11320/2011
(Kamlendra Singh .v. State of MP & another)
13-07-2011
Shri D.K. Tripathi, learned counsel for the petitioner.
The petitioner has filed this petition stating that in spite of a
direction issued by the Collector, Chhatarpur to the Land Acquisition
Officer, Chhatarpur to conduct an enquiry into the objections raised by
the petitioner at the time of assessing compensation in the land
acquisition proceedings, the Land Acquisition Officer has not considered
the same or passed any award till date.
In such circumstances, it is stated by the learned counsel for the
petitioner that the petition be disposed of with a direction to the Land
Acquisition Officer, Chhatarpur to decide the compensation case of the
petitioner and pass an award after duly conducting an enquiry into the
objections raised by the petitioner before him.
In view of the limited prayer made by the learned counsel for the
petitioner and looking to the fact that the Collector has already directed
the Land Acquisition Officer to conduct an enquiry, the petition filed by
the petitioner is disposed of with a direction to the Land Acquisition
Officer, Chhatarpur (respondent No. 2) to consider the objections raised
by the petitioner after duly conducting an enquiry in that regard and
pass an award in accordance with law expeditiously as far as possible
within a period of three months from the date of furnishing a copy of the
order passed by this Court today by the petitioner before him.
With the aforesaid directions the petition filed by the petitioners
stands disposed of.
C.C. as per rules.
(R.S.Jha)
Judge
mct