IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33898 of 2008(I)
1. M.V.ABDUL NAZAR, MUTTUKARAN VAYALIE,
... Petitioner
Vs
1. STATE OF KERALA - REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SPECIAL TAHSILDAR (L.A)
For Petitioner :SRI.M.SASINDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :21/05/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 33898 OF 2008
............................................
DATED THIS THE 21st DAY OF MAY, 2009
JUDGMENT
The petitioner is the owner of an item of land on which a
building stands. A portion of that was sought to be acquired for
the widening of a road. It appears that the petitioner invoked the
provisions of Section 49(1) of the Land Acquisition Act, 1894 and
applied to the Collector that the whole of the house/building be
acquired. Going by the counter affidavit, the stand taken by the
respondents is that only a very limited portion of a zinc sheet
projection falls in the alignment and there is no requirement to
acquire the building as a whole. That is an issue on which a
dispute may arise between the owner and the Collector. The
second proviso to Section 49(1) requires such question to be
determined by the court and the Collector is duty bound in terms
of that provision to make a reference of that issue. The court, in
deciding such a reference, shall be guided by the immediately
succeeding paragraph in Section 49(1), occuring after the second
proviso.
WP(C) 33898/2008 2
2. For the foregoing reasons, this writ petition is ordered
directing that the question as to whether the land proposed to be
taken in acquisition does or does not form part of the
house/building within the meaning of Section 49(1) shall be
referred by the Collector to the appropriate court. It is clarified
that this judgment does not stand in the way of the possession
regarding the land including any structure which has to be
acquired in terms of the notification. Let the needful be done
following the judgment at the earliest. Writ petition ordered
accordingly.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/22/5