High Court Kerala High Court

R.Haridasan vs State Of Kerala on 15 July, 2008

Kerala High Court
R.Haridasan vs State Of Kerala on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21310 of 2008(J)


1. R.HARIDASAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. THE DIRECTOR OF VIGILANCE AND

4. THE DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :15/07/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                    W.P.(C).21310/2008
                       --------------------
           Dated this the 15th day of July, 2008

                       JUDGMENT

Petitioner while working as Special Tahsildar, Land

Acquisition-I, Kollam, was called upon to take a decision

on an option exercised by a land owner, under Section 49

(2) of the Land Acquisition Act for acquiring the entire

building, in circumstances where a portion of the building

was the subject matter of acquisition. The direction

issued by this Court under Ext.P7 judgment was taken

note of and apparently, the Special Tahsildar decided that

the action taken by the land owner will have to be

accepted and prepared a detailed valuation statement,

which was accepted by the District Collector. Building

was tenanted. The tenants of the building alleged that

the acquisition of the building as a whole was pursuant to

a criminal conspiracy between the official and the owner

of the building. Ext.P1 crime was registered and this is

pending investigation. Taking note of the registration of

crime, petitioner was placed under suspension as per

Ext.P2 order dated 28.12.2007. Petitioner sought for a

W.P.(C).21310/2008
2

revocation of suspension as per Ext.P10 and the same is

pending. Hence the writ petition.

2. I heard learned counsel for the petitioner and

learned Government Pleader.

3. Certain aspects highlighted in Ext.P10 will merit

consideration by the Government. Firstly, since the

acquisition proceedings have been proceeded with, the

impact on the petitioner being reinstated in service, will

have to be looked into by the Government. Secondly,

petitioner could be given a posting elsewhere where he

would not be in a position to interfere with the enquiry.

Thirdly, the detailed valuation statement prepared by

the petitioner was ultimately approved by the District

Collector also.

4. In the circumstances, writ petition is disposed of

directing the first respondent to pass orders on Ext.P10,

taking note of the observations made above, within a

W.P.(C).21310/2008
3

period of four weeks from the date of receipt of a copy of

this judgment.

V.GIRI,
Judge

mrcs