High Court Kerala High Court

Liju Mathew vs The Vadasserikkara Grama … on 11 November, 2010

Kerala High Court
Liju Mathew vs The Vadasserikkara Grama … on 11 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34041 of 2010(E)


1. LIJU MATHEW, PANACHIPPARA HOUSE,
                      ...  Petitioner

                        Vs



1. THE VADASSERIKKARA GRAMA PANCHAYATH,
                       ...       Respondent

2. THE VADASSERIKKARA GRAMA PANCHAYATH

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :11/11/2010

 O R D E R
                       P.N.RAVINDRAN, J.
              -----------------------------------------
                    W.P(C).No.34041 of 2010
              -----------------------------------------
           Dated this the 11th day of November, 2010

                            JUDGMENT

The prayer in this writ petition is for a direction to the

respondents to dispose of Ext.P3 representation filed by the

petitioner within a time limit to be fixed by this Court.

2. The petitioner and her husband purchased a parcel of

land as per the original of Ext.P1 sale deed dated 20.4.2010.

About five months later the petitioner submitted Ext.P3

representation to the Committee of Vadasserikkara Grama

Panchayat requesting the Committee to reconsider the decision to

acquire the said parcel of land. The writ petition and Ext.P3 are

silent as regards the date on which the Panchayat had decided to

acquire the land described in Ext.P1. The dates on which the

notification under section 4(1) and the declaration under section

6 of the Land Acquisition Act were issued are not known. In the

absence of any mention either in the writ petition or in Ext.P3 as

regards the date on which the Panchayat decided to acquire the

land described in Ext.P1 and other relevant details, I am of the

W.P(C).No.33998 of 2010
-:2:-

opinion that it would not be just or proper for this Court to direct the

Committee of the Panchayat to consider Ext.P3. I therefore, find no

grounds to entertain this writ petition.

The writ petition fails and is accordingly dismissed.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.34041 of 2010

—————————-

JUDGMENT

11th November, 2010