IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4003 of 2010(A)
1. SHEEJA KUMARI, W/O.JAYAKUMAR.G,
... Petitioner
Vs
1. THE STATE OF KERALA, REP.BY SECRETARY,
... Respondent
2. COMMISSIONER, LAND REVENUE,
3. THE DISTRICT COLLECTOR, PATHANAMTHITTA.
4. TRAVANCORE DEVASWOM BOARD,
5. COMMISSIONER,
6. AKHILA BHARATHA AYYAPPA SEVA SANGHOM,
For Petitioner :SRI.T.KRISHNAN UNNI (SR.)
For Respondent :SRI.J.KRISHNA KUMAR,SC,TRAVANCORE DEVAS
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/08/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.4003 of 2010-A
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of August, 2010.
JUDGMENT
The petitioner is aggrieved by the steps taken for acquisition of an
extent of 4.05 ares of land in R.S.No.8/2 of Pandalam Village for the
development of Pandalam Valiyakoyikkal Temple. The requisitioning
authority is the Travancore Devaswom Board and the total extent covered
by the acquisition proceedings is 24.93 ares in different survey numbers
including the property of the petitioner. The petitioner has raised various
objections in the writ petition with regard to the requirement of the
acquisition of his land.
2. Learned Govt. Pleader on instructions, submitted that the
acquisition proceedings is not one invoking the provisions of Section 17 of
the Act and it is up to the petitioner to file objection, if any, before the
concerned authority. Therefore, if the petitioner files appropriate objections
within two weeks along with a copy of this judgment, the same will be
considered in the enquiry under Section 5A of the Act.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/