IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24102 of 2010(K)
1. MR.MOHAN KUMAR, MANNIKKATH HOUSE,
... Petitioner
Vs
1. THE GURUVAYUR DEWASWOM COMMISSIONER,
... Respondent
2. THE CHAIRMAN, GURUVAYUR DEWASWOM
3. ADMINISTRATOR,
4. THE GURUVAYUR DEVASWOM EDUCATIONAL
5. THE SPECIAL TAHSILDAR (LA)
6. DISTRICT COLLECTOR, COLLECTORATE,
7. THE COMMISSIONER OF LAND REVENUE,
8. THE STATE OF KERALA, REP.BY SECRETARY,
For Petitioner :SMT.K.LATHA
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :01/12/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN &
P. BHAVADASAN, JJ.
-------------------------------------------
W.P(C).No.24102 OF 2010
-------------------------------------------
Dated this the 1st day of December, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
Petitioner’s lands were acquired under the provisions of the
Land Acquisition Act for public purpose, to wit, need of the
Guruvayoor Devaswom to have further land for the purpose of a
CBSE school under one of its trusts. The plea of the petitioner
now is against the acquisition proceedings on the premise that in
the acquisition, while he is being given land value only at the
1999 rate, the beneficiaries of Ext.P8 review petition order are
likely to get the market price at the point of time of
dispossession. As of now, the acquisition is completed and
award has been passed. Obviously therefore, the acquisition
cannot be challenged. At the request of the petitioner, a
reference has also been made to the court. This means all
matters relating to the claim for enhancement of compensation
have to be agitated before that court. The petitioner further
WPC.24102/10
2
point out that dissatisfied by Ext.P8, the beneficiaries therein
had taken up the matter to the Apex Court and Ext.P16 order of
the Apex Court contains a direction that the case of the
petitioners therein be considered by a committee. That direction
was made by the Apex court on the submission by the writ
petitioners therein that the Guruvayoor Devaswom has
constituted a committee to look into the grievances of the land
owners whose lands have been acquired. If the petitioner is
entitled to have his claim looked into again by that committee
and if he has made appropriate application for such purpose or if
any application by him is likely to be considered by that
committee, that could be done in accordance with law. However,
the petitioner having appropriate remedy by prosecuting the
land acquisition reference stated to have been also made, we do
not find any ground to entertain this writ petition and grant any
relief, it having been found that a writ petition against an
acquisition proceedings will not lie after issuance of the award.
It is clarified that the claim of the petitioner, if any, that he is
also entitled to the benefits, if any, of the direction of the Apex
WPC.24102/10
3
Court is a matter which he may urge before the reference court
to be decided in accordance with law. We leave open the
contentions of the Guruvayoor Devaswom, the petitioner and the
State in the LAR. The writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.BHAVADASAN,
Judge.
kkb.4/12.