IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8030 of 2010(C)
1. P.KUNHAMMAD, S/O.POCKER, AGED 66 YEARS
... Petitioner
2. SASEENDRAN THARIPAYIL, S/O.KANARAN
3. T.T.DINESAN, S/O.SANKARAN, AGED 50 YEARS
Vs
1. THE UNION OF INDIA, WITH ADDRESS FOR
... Respondent
2. THE DEPUTY COLLECTOR AND COMPETENT
3. THE NATIONAL HIGHWAY AUTHORITY OF INDIA
For Petitioner :SRI.B.KRISHNAN
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.8030 OF 2010 (C)
--------------------------------------------------
Dated this the 11th day of March, 2010
J U D G M E N T
Ext.P11 is a notification issued by the respondents under
Section 3A of the National Highway Act, 1956. Exts.P12 and P13 are
the notifications issued under Section 3A(3) of the said Act.
Petitioners’ properties are also proposed to be acquired and the
petitioners claim title over their property by referring to Exts.P1 to
P10. On the publication of the notification they filed Exts.P14 to P16
objections. The matter is pending consideration of the competent
authority. It is at this stage that this writ petition is filed.
2. The main contention raised by the counsel for the
petitioners is that with the description of the property sought to be
acquired as contained in the notifications referred to above, the land
owners are not in a position to identify the property and for that
reason the notifications are illegal. Learned counsel for the
petitioners placed reliance on the judgment of the Allahabad High
Court in Bahori Lal V. Land Acquisition Officer and Ors. (1970
Allahabad 414) and the judgment of the Apex Court in Competent
WPC.No. 8030/2010
:2 :
Authority V. Barangore Jute Factory & Ors. (2005(13)SCC 477).
3. In my view however the writ petition is premature. As
already seen, notifications which are challenged are those issued
under Section 3A of the National Highway Act, 1956. The Act itself
provides that on publication of the notification the affected parties
are entitled to file their objection and Section 3C provides that, on
receipt of such objections, the competent authority has to hear the
objectors, make such further enquiry and by order either allow or
disallow the objections. In this case objections have been filed and
the competent authority is yet to pass orders as required under
Section 3C. Therefore, at this stage it is for the petitioners to
canvass before the competent authority their objections including
those raised by them in this writ petition and thereafter the
competent authority is to pass appropriate orders in the matter.
At this stage challenge is premature and for that reason, the
writ petition is dismissed, leaving open the contentions.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. 8030/2010
:3 :