Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Latchumama vs The District Collector
2022 Latest Caselaw 1144 Mad

Citation : 2022 Latest Caselaw 1144 Mad
Judgement Date : 25 January, 2022

Madras High Court
M.Latchumama vs The District Collector on 25 January, 2022
                                                                                      W.P.No.32432 of 2019


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 25.01.2022

                                                           CORAM

                             THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                                   W.P.No.32432 of 2019

                     M.Latchumama                                             ... Petitioner

                                                             Vs
                     1. The District Collector,
                        Krishnagiri.

                     2. The Land Acquisition Officer-cum-
                         Special Tahsildar, SIPCOT, Hosur,
                        Krishnagiri.                                         ... Respondents

                                  Writ Petition is filed under Article 226 of the Constitution of India
                     praying to issue a Writ of Mandamus, directing the respondents to refer the
                     award proceedings in Award No.2 of 2007 and dated 16.03.2007 to the
                     concerned Civil Court under Section 18 of the Land Acquisition Act, 1894
                     for getting a higher compensation insofar as the award of compensation in
                     respect of the petitioner land are concerned, comprised in Survey
                     No.269/1B measuring 0.19.5 hectares at Moornapalli Village, Hosur Taluk,
                     Krishnagiri District.


                                  For Petitioner       :   M/s.A.Pramila
                                                           for M/s.R.Poornima

                     1/6

https://www.mhc.tn.gov.in/judis
                                                                                   W.P.No.32432 of 2019


                                  For Respondents     : Mr.G.Ameedius
                                                        Government Advocate

                                                         ORDER

This writ petition is filed to issue a Writ of Mandamus to direct

the respondents to refer the award proceedings in Award No.2 of 2007,

dated 16.03.2007 to the concerned Civil Court under Section 18 of the Land

Acquisition Act, 1894, for getting higher compensation, insofar as the award

of compensation in respect of the petitioner's land is concerned, comprised

in Survey No.269/1B, measuring 0.19.5 hectares, situated at Moornapalli

Village, Hosur Taluk, Krishnagiri District.

2. The case of the petitioner is that, the land comprised in

S.No.269/1B, ad-measuring an extent of 0.19.5 hectares, situated at

Mooranapalli Village, Hosur Taluk, Krishnagiri District, belonged to the

petitioner and the said land was subjected to acquisition for industrial

purposes. Since the petitioner's husband was ill, the petitioner attended the

enquiry and submitted objections. Thereafter, the award was passed in

Award No.2 of 2007 on 16.03.2007. Therefore, the petitioner sought for

https://www.mhc.tn.gov.in/judis W.P.No.32432 of 2019

reference under Section 18 of the Land Acquisition Act for getting higher

compensation for the subject land.

3. On a perusal of the counter affidavit filed by the second

respondent, it reveals that, an extent of 15.93.0 hectares of land comprised

in S.No.269/1B etc., situated at Mornapalli Village, Hosur Taluk, was

acquired in the year 2007 for Expansion II of SIPCOT Phase II in Hosur

Taluk. After acquisition, the award had been passed by the second

respondent in Award No.2 of 2007, dated 16.03.2007. The land comprised

in S.No.269/1B belonged to one Muniyappa, viz., the husband of the

petitioner herein. The petitioner had attended the award enquiry on behalf of

her husband and received a sum of Rs.50,013/- as compensation. The

reference under Section 18 of the Tamil Nadu Acquisition of Land for

Industrial Purposes Act, 1997 has been sent to the Sub Court, Hosur on

24.08.2007. It has been taken on file in LAOP No.36 of 2007. However, the

land was wrongly assigned in the name of Munisamiyappa S/o.Obbaiah

instead of Muniyappa, viz., the husband of the petitioner herein. The said

LAOP.No.36 of 2007 related to the petitioner's land and due to

https://www.mhc.tn.gov.in/judis W.P.No.32432 of 2019

inadvertence, the said LAOP was numbered in the name of the said

Munisamiyappa S/o. Obbaiah and he is no way related to the subject land.

4. On a perusal of the order and decree dated 07.10.2009 in

LAOP.No.36 of 2007, it is seen that the land comprised in S.No.269/1B was

sub-divided as S.No.269/1A3 of an extent of 0.19.5 hectares of the land. In

the said LAOP, the compensation amount had been enhanced to Rs.8 lakhs

per acre along with other reliefs. Therefore, the Sub Court, Hosur is directed

to correct the judgment and decree passed in LAOP.No.36 of 2007 in the

name of the petitioner (since her husband Muniyappa died) and disburse the

compensation to the petitioner.

5. With the above direction, this Writ Petition is disposed of. No

costs.

25.01.2022

Index:Yes/No Speaking Order: Yes kv

https://www.mhc.tn.gov.in/judis W.P.No.32432 of 2019

To

1. The District Collector, Krishnagiri.

2. The Land Acquisition Officer-cum-

Special Tahsildar, SIPCOT, Hosur, Krishnagiri.

https://www.mhc.tn.gov.in/judis W.P.No.32432 of 2019

G.K.ILANTHIRAIYAN, J.

kv

W.P.No.32432 of 2019

25.01.2022

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter