High Court Kerala High Court

T.R.Radhamma vs State Of Kerala on 20 June, 2008

Kerala High Court
T.R.Radhamma vs State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6521 of 2005(B)


1. T.R.RADHAMMA, 'SAJI BHAVAN',
                      ...  Petitioner
2. SHYLAJAKUMARI D/O RADHAMMA,
3. SINDU D/O. RADHAMMA ' SAJI BHAVAN',
4. SAJIKUMAR S/O. BHUVANEDRA PANICER,

                        Vs



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

2. LAND ACQUISITION OFFICER,

3. NEDUMANGADU MUNICIPALITY, REPRESENTED

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :20/06/2008

 O R D E R
                         PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No.6521 of 2005
                - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 20th June, 2008

                                JUDGMENT

The proceedings for acquisition of the properties belonging to

the petitioners are sought to be quashed on the ground that

declaration under Section 6 has been issued after the expiry of more

than one year of the date of publication of the notification under

Section 4(1). It is the first proviso to Section 6 of the Land Acquisition

Act which is relevant and the same is quoted below:

“Provided that no declaration in respect of any particular land

covered by a notification under Section 4, sub-section (1),-

(i) published after the commencement of the Land Acquisition

(Amendment and Validation) Ordinance, 1967 (1 of 1967) but before

the commencement of the Land Acquisition (Amendment) Act, 1984

(68 of 1984) shall be made after the expiry of three years from the

date of the publication of the notification; or

(ii) published after the commencement of the Land Acquisition

(Amendment) Act, 1984, shall be made after the expiry of one year

from the date of the publication of the notification.”

Counter affidavits have been filed both by the Land Acquisition Officer

as well as on behalf of the requisitioning authority. A perusal of the

W.P.C.No.6521/05 – 2 –

counter affidavits will show that the notification under Section 4(1)

was published in the gazette on 10.6.2002, in the local dailies on

11.6.2002 and 13.6.2002 and on the property on 11.7.2002. Thus

the last date of publication of Section 4(1) notification is 11.7.2002.

The counter affidavits further reveal that the declaration under

Section 6 was published in the Kerala Government Gazette on

7.7.2003 followed by publications in local dailies on 23.7.2003 and at

the site on 25.7.2003. Since declaration has been made obviously at

least on 7.7.2003 which is well within the period of one year from

11.7.2002, it can be easily found that the ground raised in the Writ

Petition cannot succeed. The Writ Petition fails and the same will

stand dismissed.

srd                                PIUS C.KURIAKOSE, JUDGE