High Court Kerala High Court

Sobhana vs State Of Kerala on 1 October, 2010

Kerala High Court
Sobhana vs State Of Kerala on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30346 of 2010(P)


1. SOBHANA, AGED 60 YEARS, W/O.LATE
                      ...  Petitioner
2. JEEVAN.G.LAL, AGED 26 YEARS,
3. SREEDEVI.K, AGED 53 YEARS,
4. RAJASREEP.NAIR, AGED 29 YEARS,
5. JAYESH.P.NAIR, AGED 27 YEARS,
6. VIMALA, AGED 46 YEARS, W/O.VIJAYAKUMAR
7. VIJAYAKUMAR, AGED 48 YEARS,
8. THAMPI, AGED 49 YEARS,
9. VIMALA AGED 45 YEARS, W/O.THAMPI
10. SUDARSHANAN, AGED 42,S/O.KRISHNA
11. SUMA AGED 35, W/O.SUDARSHANAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. DEPUTY COLLECTOR,(LAND ACQUISITION)

4. KERALA STATE ELECTRICITY BOARD,

5. VIZHINJAM INTERNATIONAL SEAPORT LIMITED

6. GOVERNMENT OF INDIA,

                For Petitioner  :SRI.D.ROBINSON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :01/10/2010

 O R D E R
                          P.N.RAVINDRAN, J.

                       -------------------------------

                      W.P.(C) No.30346 of 2010

                       -------------------------------

             Dated this the 1st day of October, 2010

                             J U D G M E N T

The petitioners who claim to be owners of different parcels

of lands situated in Athiyannoor Village in Neyyattinkara Taluk,

Thiruvananthapuram District, have filed this writ petition challenging

Ext.P5 notification issued under the provisions of section 4(1) read

with section 17(4) of the Land Acquisition Act, 1898. The document

produced as Ext.P5 actually consists of two different notifications, one

published in the Kerala Gazette (Extra ordinary) dated 19.3.2010

issued by the Joint Commissioner of Land Revenue and the other

published in the Kerala Gazette (Extra ordinary) dated 19.1.2009

issued by the Deputy Collector (Land Acquisition),

Thiruvananthapuram, and they relate to different parcels of land. The

first of the notifications was issued 7 months back and the other was

issued about one year and 9 months back. I am of the opinion that

the petitioners cannot file a writ petition challenging the two separate

notifications, issued at different points of time, by producing the two

documents as a one single document.

2. Further, the challenge to the notification dated

19.1.2009 is highly belated. There is no explanation forthcoming as to

W.P.(C) No.30346 of 2010

2

why till date, the said notification was not challenged. Even with

regard to the notification dated 19.3.2010, the challenge is belated

and there is no explanation for the delay in challenging the said

notification also. That apart, the main submission made by the

learned counsel for the petitioners is that the land value fixed is too

low. That is a matter which the land owners will have to agitate

before the reference court, by making an application under section 18

of the Land Acquisition Act.

In such circumstances, I hold that there is no merit in the

writ petition. The writ petition fails and is accordingly dismissed.

P.N.RAVINDRAN,
Judge.

nj.