High Court Kerala High Court

Muhammedunni vs The District Collector on 15 February, 2010

Kerala High Court
Muhammedunni vs The District Collector on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 196 of 2010()


1. MUHAMMEDUNNI, AGED 86,S/O.ABDUNNI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE TAHSILDAR, CHAVAKKAD TALUK

3. THE LAND ACQUISITION OFFICER, SPECIAL

4. THE STATE OF KERALA, REP.BY THE

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :15/02/2010

 O R D E R
                           P.R. RAMAN Ag. CJ &
                     C.N. RAMACHANDRAN NAIR, J.
                  = = = = = = = = = = = = = = = = = = = =
                           W.A. NO. 196 OF 2010
                        = = = = = = = = = = = = = =
         DATED THIS, THE 15TH DAY OF FEBRUARY, 2010.

                              J U D G M E N T

Raman, Ag. CJ.

The writ petition was filed challenging the acquisition of the

property belonging to the appellant invoking the emergency provision under

the Land Acquisition Act and dispensing 5A enquiry. Notification was

issued under Section 4(1) of the Land Acquisition Act proposing to acquire

the land belonging to the appellant which is the subject matter of challenge

in the writ petition. The learned Single Judge found that the acquisition is

complete, award has been passed, amount has been deposited and the

case has been referred to the Reference Court and in such circumstances, the

acquisition cannot be interfered with. Accordingly, the writ petition was

dismissed. Aggrieved thereby, this appeal is preferred.

2. A co-ordinate Division Bench of this Court to which one of us was

a party (P.R. Raman, Ag. C.J.) had considered W.A. 2680 of 2009 and

connected writ appeals arising from similar writ petitions where the very

same issues were raised and by judgment dated 22nd January, 2010,

W.A. 196/ 2010 2

dismissed those writ appeals for the reasons stated therein. Following

the verdict in the said appeals, this appeal also is dismissed.

sd/-

P.R. RAMAN,
(Ag. CHIEF JUSTICE)

sd/-

C.N. RAMACHANDRAN NAIR,
(JUDGE).

knc/-