IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22733 of 2009(J)
1. MATHEW JAMES,CHETTOOR HOUSE,PERINGAZHA,
... Petitioner
Vs
1. STATE OF KERALA REP.BY SECRETARY TO
... Respondent
2. THE EXECUTIVE ENGINEER,M.V.I.P.DIVISION
3. THE SPECIAL TAHSILDAR(LA),M.V.I.P.,
For Petitioner :SRI.C.A.SADASIVAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :27/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 22733 OF 2009
............................................
DATED THIS THE 27TH DAY OF AUGUST, 2009
JUDGMENT
This writ petition is filed seeking two sets of reliefs. An item
of land was acquired from the petitioner. That was for the
purpose of a water way. The Land Acquisition Court awarded
enhanced compensation on reference. That award is challenged
on the ground that severence compensation and other such
questions have not been considered by the reference court. On
11.8.2009, for reasons stated in the order issued on that day, I
had rejected the relief No.(a) outright, preserving the right of the
petitioner to seek relief by way of Land Acquisition Appeal.
2. The second limb of the grievance is that after the
acquisition and formation of the water way, the portions of the
land of the petitioner, left with him after the acquisition, is not
appropriately secured by the Government, resulting in slipping of
land into the water way. It is also contended that the petitioner is
deprived of a right of passage to the remaining portion. In so far
as these contentions are concerned, the learned Government
Wpc 22733/2009 2
Pleader, on instructions, state that steps were constructed and a
slab was provided. This court cannot sit in judgment on the
rectification measures taken or that are needed to be taken. The
petitioner, if so advised, will make a representation to the
second respondent, who will consider the request of the
petitioner and ensure that the land acquired is demarcated
appropriately and necessary steps are taken to redress any
grievance of the petitioner in relation to the alleged slipping of
land and the requirement for a right of way. If the petitioner
make such a representation on the strength of this judgment,
that will be considered and a decision taken within a period of
one month from now and if any measure is proposed, that will be
carried out within a further period of one month. Writ petition
ordered accordingly, leaving open all other issues.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/31/8