High Court Madhya Pradesh High Court

Motilal Singh vs The State Of Madhya Pradesh on 22 November, 2010

Madhya Pradesh High Court
Motilal Singh vs The State Of Madhya Pradesh on 22 November, 2010
                                W.P.No. 16534 / 2010
                     (Motilal Singh .. v. ..State of M.P. & others.)

      22-11-2010

            Heard Shri R.B.Singh, learned counsel for the petitioner on the
      question of admission.

            The    petitioner    has   filed   this   petition   alleging   that   the
      respondent/authorities are not computing the compensation which is

required to be paid to the petitioner for his dwelling house on acquisition
of his land for the purposes of establishing the respondent
No.3/company.

Admittedly, the proceedings for determination of compensation
before the Land Acquisition Officer are still going on and the matter is
yet to be decided.

In such circumstances, the petitioner is required to approach the
Land Acquisition Officer, in case, he has any grievance regarding
determination of compensation. Quite apart from the above, after
determination of the compensation if the petitioner is still aggrieved, his
remedy is to approach the authorities under Section 18 of the Land
Acquisition Act, 1894.

In the circumstances, at this stage no cause of action for
issuance of any notice to the respondents regarding determination of the
compensation is made out, the matter being premature.

The petition filed by the petitioner is accordingly disposed of with
liberty to the petitioner to approach the concerned authority, if so
advised.

C.C. as per rules.


                                                                 ( R.S.Jha )
mct                                                                Judge