High Court Kerala High Court

Sunil P. Mani vs The District Collector on 8 January, 2010

Kerala High Court
Sunil P. Mani vs The District Collector on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 630 of 2010(C)


1. SUNIL P. MANI, AGED 41,
                      ...  Petitioner
2. ULAHANNAN ABRAHAM, S/O. ABRAHAM,
3. ULAHANNAN VARGHES, AGED 68 YEARS,
4. RAJAN, S/O. PAPPAN, AGED 40 YEARS,
5. P.N. MOHANAN, S/O. NARAYANAN,

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. SPECIAL TAHSILDAR, MOOVATTUPUZHA,

                For Petitioner  :SRI.P.GEORGE VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/01/2010

 O R D E R
                   ANTONY DOMINIC, J
                        .......................
                      W.P.(C).630/2010
                        .......................
            Dated this the 8th day of January, 2010

                         JUDGMENT

1. Petitioners are aggrieved by the alignment fixed for the

M.V.I.P Canal. According to the petitioners, in 2006,

respondents conducted a survey for fixing the alignment of

the Canal and if the Canal is constructed on the basis of the

survey so conducted, it will result in the acquisition of the

property of the petitioners as well. According to the

petitioners, in order to avoid such acquisition and to avoid

consequent damage to their property they filed Exts.P7 and

P10 representations. It is stated that even though such

representations have been received, respondents have not

considered the representations. Essentially the grievance of

the petitioners is against the alignment fixed on survey for

the purpose of land acquisition in connection with the

M.V.I.P Canal. This Court does not have the expertise to

decide on the desirability or technical feasibility of a

particular alignment fixed by professional, having expertise

in the filed. This Court can interfere only in a case such as

this only where extreme arbitrariness or established

W.P.(C).630/2010
2

malafides are made out. No such vitiating circumstances

have been made out in the writ petition. Therefore, I do

not think that this Court should exercise its power in this

case.

Writ petition is accordingly dismissed.

ANTONY DOMINIC,
Judge
mrcs