High Court Kerala High Court

Sasiprabha vs State Of Kerala on 11 June, 2010

Kerala High Court
Sasiprabha vs State Of Kerala on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28763 of 2009(M)


1. SASIPRABHA, W/O.C.V.MANI,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY TO GOVERNMENT

3. GREATER COCHIN DEVELOPMENT AUTHORITY

                For Petitioner  :SRI.TOM K.THOMAS

                For Respondent  :SRI.S.B.PREMACHANDRA PRABHU

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/06/2010

 O R D E R
                            S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 28763 of 2009

                      ==================

                 Dated this the 11th day of June, 2010

                            J U D G M E N T

An extent of 15.480 cents of land was acquired by the 3rd

respondent-Greater Cochin Development Corporation, from the

petitioner for the construction of the Jawaharlal Nehru International

Stadium at Ernakulam. At the time of acquisition, the petitioner was

promised that she will be given a suitable land in the very same

locality. Accordingly, Ext.P1 exchange deed was executed. However, it

was found that the land given to the petitioner comprised partly of

thodu puramboke and same was proposed to be acquired by the

Railways. Thereafter, the 3rd respondent agreed to give another

property to the petitioner and a decision was taken to that effect by

the executive committee of the GCDA as also the General Council on

26.5.2008. The petitioner filed this writ petition since no action was

taken pursuant the said decision. Originally the 3rd respondent took

the contention that the matter was referred to the Government for

approval and without getting approval of the Government, the same

cannot be done. But during the pendency of the writ petition, the

Government passed Ext.P7 order, whereby the GCDA was given

permission to implement their decision by giving the petitioner the

land proposed to be given. But unfortunately, in Ext.P7, the extent of

w.p.c.28763/09 2

the property was shown as 10.75 cents and the survey number was

shown as 293. Therefore, the matter was taken up with the

Government for correction of the same. The petitioner has now

produced Ext.P8, wherein the Government has corrected the mistake

in the survey number, but the extent remains the same. But the

petitioner submits that the petitioner is satisfied with that extent. In

view of the above orders of the Government, the GCDA cannot have

any objection as per their decision dated 26.5.2008. Accordingly, this

writ petition is disposed of with a direction to the 3rd respondent-GCDA

to complete the proceedings as per their decision on 26.5.2008 and

execute an exchange deed as expeditiously as possible, at any rate,

within four months from the date of receipt of a certified copy of this

judgment. The parties agree that the reclamation of the land also has

to be done, which also the GCDA would do and it is for that purpose,

the larger time of four months is fixed for completion of the process.

Sd/-

sdk+                                               S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge