High Court Kerala High Court

Kumaran vs Union Of India on 3 December, 2010

Kerala High Court
Kumaran vs Union Of India on 3 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36229 of 2010(C)


1. KUMARAN, S/O.PENGAN,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. NATIONAL HIGHWAY AUTHORITY OF INDIA,

3. STATE OF KERALA,

4. SPECIAL DEPUTY COLLECTOR

                For Petitioner  :SMT.SADHANA KUMARI ESWARI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/12/2010

 O R D E R
                        S. SIRI JAGAN, J.
                -----------------------------------
                  W.P.(C) No.36229 OF 2010
              ---------------------------------------
           Dated this the 3rd day of December, 2010
                           JUDGMENT

The petitioner is in possession of 1/6th share of 19 cents of

land, which has been acquired for widening the National Highway.

The petitioner has now been served with Ext.P4 notice dated

4.10.2010, whereby the petitioner has been directed to vacate

the property within 7 days. According to the petitioner, the

petitioner has wife and two daughters aged 16 and 14 and

therefore, the petitioner would require some time to vacate the

property and handover vacant possession. According to the

petitioner, if sufficient time is granted, the petitioner would

surrender vacant possession of the land.

I have heard the learned Standing Counsel appearing for

the National Highway Authority of India also. I am of opinion

that the petitioner would require some time to vacate the

residential property. Therefore, I dispose of this writ petition

with a direction to the respondents to give two months’ time to

vacate the property.

S. SIRI JAGAN, JUDGE
acd