High Court Kerala High Court

P.C.Mathew vs The Special Tahsildar (La) on 31 March, 2010

Kerala High Court
P.C.Mathew vs The Special Tahsildar (La) on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11347 of 2010(P)


1. P.C.MATHEW,S/O.LATE PLEMEENA, AGED 72,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR (LA)
                       ...       Respondent

2. THE SUPERINTENDENT OF SURVEY & LAND

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/03/2010

 O R D E R
                       ANTONY DOMINIC, J.
                      ================
                 W.P.(C) NO. 11347 OF 2010 (P)
                 =====================

             Dated this the 31st day of March, 2010

                          J U D G M E N T

According to the petitioner, as per Ext.P1, his mother was

having title over 43.500 cents of land in Mulavukad Village of

Kanayannur Taluk. His mother died intestate, as a result of which,

the title to the property devolved on her legal representatives.

2. It is stated that in the meanwhile, for the purpose of

construction of Goshree Bridge, the land was acquired. However,

for the reason that his mother was no more, the names of her

legal representatives were not included in the list of persons from

whom property was acquired. Thereupon, they approached this

Court and secured Ext.P13 judgment, by which the matter was

directed to be reconsidered. On the basis of the judgment,

Ext.P14 order was passed, as a result of which, petitioner submits

that himself and other legal representatives of his deceased

mother are entitled to be paid compensation due for the 43.500

cents that was acquired.

3. Compensation was not paid, and therefore, he filed

Ext.P15 before the 1st respondent. Complaint in this writ petition is

WPC No. 11347/10
:2 :

that even the representation remains unattended. It is with this

grievance, the writ petition is filed.

4. Thus essentially the claim of the petitioner and others

is for compensation for the land acquired from his mother. If by

virtue of Ext.P1, P13 judgment and P14 order, petitioner and the

other legal representatives of his deceased mother are

recognised as the persons eligible to be paid compensation for

the land, there is no reason why the 1st respondent should not

consider Ext.P15.

5. Having regard to the case of the petitioner regarding

the pendency of Ext.P15, it is directed that the 1st respondent

shall consider the said representation in accordance with law and

pass appropriate orders in the matter. This shall be done, as

expeditiously as possible, at any rate within 4 weeks of

production of a copy of this judgment along with a copy of this

writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp