High Court Kerala High Court

S.Najeeb Rawther vs Special Tahsildar (La) on 4 August, 2010

Kerala High Court
S.Najeeb Rawther vs Special Tahsildar (La) on 4 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23976 of 2010(V)


1. S.NAJEEB RAWTHER, SHALIMAR MANZIL,
                      ...  Petitioner

                        Vs



1. SPECIAL TAHSILDAR (LA), NATIONAL
                       ...       Respondent

2. THE DISTRICT COLLECTOR, CIVIL STATION,

3. THE SUPERINTENDING ENGINEER,

                For Petitioner  :SRI.S.ABDUL RAZZAK

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :04/08/2010

 O R D E R
                  T.R. RAMACHANDRAN NAIR, J.
                ---------------------------------------
                   W.P.(C) No.23976 OF 2010
                ---------------------------------------
             Dated this the 4th day of August, 2010.


                          J U D G M E N T

For the purpose of widening the Punalur-Ponkunnam Road

under the Kerala State Transport Project (KSTP), certain

properties of the petitioner have been acquired. The properties

are comprised in Survey Nos.319/1/128 and 319/1/228 of

Piravanthoor village, Pathanapuram Taluk. The reference

numbers are LAC No.103/06 and LAC No.115/06. The

compensation amounts have been received under protest. It is

pointed out that the matter has been referred to the Sub Court,

Kottarakkara in L.A.R No.93/2007 and L.A.R No.94/2007.

2. It is pointed out by the petitioner that there are certain

improvements like a 12 feet wide main Gate worth Rs.75,000/-,

Iron Grill fittings worth Rs.50,000/- and rubble wall construction

at height of 3 meters for a length of 300 meters. It is further

pointed out that the petitioner filed a proper application before

the Land Acquisition Officer to get copies of various documents to

W.P.(C) No.23976/2010 2

verify whether these improvements have been properly valued by

the Land Acquisition Officer. The petitioner was given a reply as

per Exhibit P4 directing to remit certain amounts towards fees for

issuing copies, which the petitioner has already remitted as per

Exhibit P5.

3. The petitioner submits that thereafter the respondents

are trying to take possession of the property and to remove the

improvements. It is in these circumstances, the petitioner filed

an application as I.A.No.1199/2010 in L.A.R No.93/2007 for

appointing an Advocate Commissioner for conducting a local

inspection and make a report with regard to the improvements in

the property. Apprehending immediate and emergent action on

the part of the respondents in taking over the possession of the

property and in removing the improvements etc., this writ

petition was filed.

4. The 1st respondent has filed a counter affidavit in the

matter. It is explained therein that the petitioner has received

the compensation amount under protest. A notice was served on

15.05.2010 in Form No.12 as per Rule 15(3) informing the

W.P.(C) No.23976/2010 3

awardee to vacate and deliver possession of the land to the

Special Revenue Inspector. The details of the steps taken by

them have been explained in paragraphs 7 and 8 of the counter

affidavit. According to them, the petitioner has been successively

evading the attempts to take possession of the property.

5. It is submitted by the learned counsel for the petitioner

that the application for appointment of an emergent

Commissioner has been allowed by the court below and the

petitioner will be depositing the batta today itself.

6. Learned Government Pleader submitted that the

apprehension of the petitioner that the improvements will be

removed immediately which will destroy the evidence in support

of the plea of enhanced compensation is not correct. It is

submitted that the KSTP will issue appropriate notice to the

petitioner also for availing the benefit of removal of these articles

on suitable price. It is therefore submitted that the respondents

are not taking any action at this stage to remove the

improvements of the properties of the petitioner.

Now that an Advocate Commissioner has been appointed by

W.P.(C) No.23976/2010 4

the Sub Court, till the Commissioner conducts local inspection,

the improvements mentioned by the petitioner will not be

removed from the site. Since an emergent Commissioner has

already been appointed, the petitioner will see that a local

inspection is conducted within a period of two weeks from today.

The petitioner will produce a copy of this judgment before the

Sub Court, Kottarakkara for further action by that court. The

respondents will be free to take possession of the property but

the improvements will not be destroyed or removed till the

Commissioner visits the site and completes the local inspection.

Copies of the documents mentioned in Exhibit P4 will also be

furnished as per Rules within a period of three weeks.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp