IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 05/12/2007
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
W.P. No.18878 of 1999
Sakthivel ..Petitioner.
Versus
1. The Government of Tamil nadu
Rep. by its Secretary
Revenue Department
Fort St. George
Chennai 600 009.
2. The Special Tahsildar
(Adi-Dravidar Welfare)
Erode. ..Respondents.
Prayer: This writ petition is filed under Article 226 of
the Constitution of India praying for the issuance of a Writ
of Declaration to declare Section 23-A of the Land
Acquisition Act, 1894 (as amended by Tamil Nadu Amendment
Act 16/97) as unconstitutional, illegal and void, so far as
the writ petitioner is concerned.
For Petitioner : Mr.N.Damodaran
For Respondents : Mr.V.Manoharan, Government Advocate
O R D E R
This writ petition has been filed by the petitioner for
a writ of Declaration to declare Section 23-A of the Land
Acquisition Act, 1894 (as amended by Tamil Nadu Amendment
Act 16/97) as unconstitutional, illegal and void, in so far
as the writ petitioner is concerned.
2. The learned counsel appearing on behalf of the
petitioner had pointed out that the impugned legislation,
which is under challenge, in the present writ petition has
already been struck down as unconstitutional, in a batch of
writ petitions, by an order, dated 22.12.2007, passed by a
Division Bench of this Court, made in Rajasheriff Vs. The
Government of Tamilnadu rep. by Secretary, Law Department,
Fort St.George, Chennai-600 009 and another (2001(4) CTC
577).
3. In such circumstances, the present writ petition is
dismissed as infructuous, as no further orders are
necessary. No costs.
csh
To
1. The Secretary
Government of Tamil nadu
Revenue Department
Fort St. George
Chennai 600 009.
2. The Special Tahsildar
(Adi-Dravidar Welfare)
Erode.