IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28872 of 2004(K)
1. UNNI NARAYANAN, S/O.NARAYANAN,A GED 41
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM DIST.
... Respondent
2. THAHSILDAR, KOTHAMANGALAM TALUK,
3. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.A.X.VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/08/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.28872 of 2004
==================
Dated this the 21st day of August, 2008.
J U D G M E N T
Certain properties belonging to the petitioner was acquired
for the Periyar Valley Irrigation Project in the year 1950 along
with other properties. All the properties so acquired were not
required for the project and part of which is kept unused now. It
so happens that the land acquired from the petitioner is part of
those unused properties. The petitioner now seeks a direction to
the respondents to assign that the land to the petitioner.
2. A counter affidavit has been filed by the state in which it
is inter alia contended that although the land is now remaining
unused, the same may be needed for future expansion. It is
further contended that in any event acquired properties cannot
be returned to the original owner, even if the same is remaining
unused. Going by the Supreme Court decision on the subject,
such unutilized acquired land can only be sold in public auction
is the contention.
3. I have considered the rival contentions in detail.
4. There is no law which enables the petitioner to get back
W.P(C)No.28872 of 2004 – 2 –
the properties acquired from him even if the same is remaining
unutilized. It is not necessary that every inch of the acquired
land should be utilized by the Government for the purpose for
which it is acquired. Acquisition is based only on the estimated
requirements. Even if there is unutilized land the same cannot
be returned to the original owner. In fact it has been held so by
the Supreme Court decision in State of Kerala and Others v.
M.Bhaskaran Pillai and another [(1997) 5 SCC 432.]
In the above circumstances, I do not find any merit in this
writ petition, accordingly, the same is dismissed.
S.SIRI JAGAN, JUDGE
rhs