IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25298 of 2010(J)
1. PANAVILAKKODU DEVASTHANAM TRUST REG.NO
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SPECIAL TAHSILDAR(LA),
3. M/S.IDEB REAL ESTATE(P)LTD,9TH FLOOR,
For Petitioner :SRI.G.P.SHINOD
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/08/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
= = = = = = = = = = = = = = = = =
W.P.(C) No. 25298 OF 2010
= = = = = = = = = = = = = = = = =
DATED THIS, THE 12TH DAY OF AUGUST, 2010.
J U D G M E N T
Petitioner herein represents the Panavilakkodu Devasthanam Trust.
Their grievance is regarding the non consideration of their claim for
compensation for the property said to be acquired under the Land
Acquisition Act. The property is sought to be acquired for the Vizhinjam
Harbour Project. According to the petitioner, property in Survey No. 283/1
and 287 part belongs to the Trust. But the proceedings are initiated
considering the third respondent as the owner of the property. The
complaint in the writ petition is that the petitioner’s rights for receiving
compensation is thus overlooked by the third respondent. It is also pointed
out that a civil suit as O.S. 226/2008 is pending between the petitioner and
the third respondent. Pointing out all these aspects, petitioner has filed
Ext.P4 representation before the first respondent District Collector .
Petitioner prays for a direction to the District Collector to consider the same
before finalizing the land acquisition proceedings.
2. Heard. Accordingly, there will be a direction to the first
WP(C) 25298/2010 2
respondent District Collector to consider and dispose of the representation
Ext.P4 with notice to the petitioner and the third respondent expeditiously.
The writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR,
JUDGE.
KNC/-