High Court Kerala High Court

Kottaruvam Sree … vs The District Collector on 29 May, 2008

Kerala High Court
Kottaruvam Sree … vs The District Collector on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29439 of 2006(D)


1. KOTTARUVAM SREE MAHAVISHNUMOORTHY
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KASARAGOD.
                       ...       Respondent

2. THE SPECIAL TAHSILDAR (LA),

3. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/05/2008

 O R D E R
                         PIUS C. KURIAKOSE, J.
                -----------------------------------------------
                        W.P.(C)No. 29439 OF 2006
                -----------------------------------------------
                 Dated this the 29th day of May, 2008

                             J U D G M E N T

Petitioner is the Kottaruvam Sree Mahavishnumoorthy

Devasthanam. According to them, two items of property belonging to

them has been acquired by the Government for the purposes of

widening of Kasaragod – Kanhangad State Highway. The dispute

forming subject matter of this writ petition is regarding item No.2

which is an extent of 3.882 cents in R.S.125/1B1. According to the

petitioners they are having title over the above item which lies within

their compound wall and a portion of the compound wall is

constructed on that item. The stand of the Government is that the

petitioner does not have any title in respect of the item. That item is

Government AW land belonging to the Government and it is not

necessary for the Government to initiate any land acquisition

proceedings in respect of that item. According to the Government

even without land acquisition proceedings Government is entitled to

utilise that item for the purpose of widening the State Highway. The

grievance of the petitioner is that on the basis of the unsustainable

claim that the said item is Government AW land what the Government

is attempting to do is to disposess the petitioner from the above land

WP(C)N0.29439/06
-2-

which is always been enjoyed by the petitioner as a holding along with

the petitioner’s item No.1 propeprty which is concededly acquired. The

petitioner contends that the property is covered by their title

document. The petitioner has an alternative claim of title by

prescription through adverse possession and limitation. Upon passage

of the award the petitioner submitted Ext.P3 reference application. In

the reference application, specific prayer is made for referring the

question of determination of the compensation in respect of the above

item No.2 property also. The prayer in the writ petition is that a

direction be issued to the Land Acquisition Offficer to allow the

reference application in full. In other words, to make reference not

only in respect of item No.1 property but also in respect of item No.2.

2. A counter affidavit has been filed by the Land Acquisition

Officer wherein the contention is that item No.2 does not belong to the

petitioner but belong to the Government and no land acquisition

proceedings have been initiated or any award was passed in respect of

item No.2. It is accordingly contended that in the absence of any

proceedings or award the petitioner is not entitled to insist on a

reference under section 18.

3. It was persuasive submissions which were addressed by

WP(C)N0.29439/06
-3-

Sri.Krishna Prasad, learned counsel for the petitioner. Learned counsel

as directed by me drew a sketch showing the lie and location of these

two items of property and placed the same for peprusal. The sketch

would show that the petitioners contention that they were in actual

enjoyment of the property item No.2 lying within their compound wall

is not without force. At the same time I do not think that this court

will be justified under this jurisdiction, in directing the Land Acquisition

Officer to make a reference to the civil court in respect of the property

which is item No.2. Reference under section 18 is contemplated only

where in land acquisition proceedings an award has been passed by

the Land Acquisition Officer and the awardee has become dissatisfied

with the compensation determined. In this case where the definite

stand taken by the Government is that the property is Government

land and that even without land acquisition proceedings Government

can utilise their land for whatever purpose they choose it is not

possible to grant the relief of directing the awarding officer to make a

reference to the court. The grievance of the petitioner, even if

genuine, will have to be got redressed at the hands of a competent

civil court. I dispose of the writ petition directing the petitioners to

voice their grievance before a competent civil court. There will be a

WP(C)N0.29439/06
-4-

direction to the respondents to maintain status quo as regards both

the items which are subject matter of this writ petition (item covered

by the award and the item not covered by the award) for a period of

two months. Ext.P3 reference application to the extent it pertains to

the properties covered by the award is found to be valid and the

awarding officer will make reference to the Land Acquisition Court so

far as the same pertains to the property covered by the award (Item

No.1).

(PIUS C.KURIAKOSE, JUDGE)
ksv/-