Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Ashokan vs The Land Acquisition Officer Cum
2025 Latest Caselaw 7577 Mad

Citation : 2025 Latest Caselaw 7577 Mad
Judgement Date : 6 October, 2025

Madras High Court

V.Ashokan vs The Land Acquisition Officer Cum on 6 October, 2025

Author: Krishnan Ramasamy
Bench: Krishnan Ramasamy
                                                                                           W.P.No.36799 of 2025

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     Dated         : 06.10.2025

                                                     CORAM
                                  THE HON'BLE Mr. JUSTICE KRISHNAN RAMASAMY

                                                     W.P.No.36799 of 2025

                        V.Ashokan                                                          ... Petitioner

                                                                     Vs.

                        1.The Land Acquisition Officer cum
                          District Collector, Kancheepuram,
                          District Collector Office, Kancheepuram.

                        2.The Special Tahsildar, (Land Acquisition),
                          Chennai City Water Ways Scheme,
                          Ambattur Taluk Office Building 1st Floor,
                          Ambattur, Chennai – 600 053.

                        3.The Executive Engineer,
                          Kosathalaiyur Basin Division W.R.O.,
                          Public Works Department, Thiruvallur Division,
                          Thiruvallur Town and District.                                   ... Respondents

                        Prayer:
                                  Writ Petition filed under Article 226 of the Constitution of India
                        praying to issue a Writ of Mandamus directing the respondents to
                        consider the petitioner's representation dated 22.07.2025 and pay
                        petitioner the enhanced compensation by fixing the value of the land at
                        Rs.50,000/- per cent with all other benefits as per the Land Acquisition


                        1/6




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 10/10/2025 04:04:27 pm )
                                                                                          W.P.No.36799 of 2025

                        Act with interest on solatium and with all other benefits in the light of the
                        decree and judgment passed by the Hon'ble Supreme Court of India in
                        Civil Appeal Nos.9531 and 9532 of 2018 the respondents are hereby
                        requested to pay the difference amount of Rs.16,925/- which the
                        petitioner also entitled to receive.


                                       For Petitioner                 : Mr.J.Ram

                                       For Respondents 1 & 2 : Mrs.S.Indhu Bala,
                                                               Additional Government Pleader

                                                         ORDER

The relief sought for in this writ petition is to direct the

respondents to consider the petitioner's representation dated 22.07.2025

and pay petitioner the enhanced compensation by fixing the value of the

land at Rs.50,000/- per cent with all other benefits as per the Land

Acquisition Act with interest on solatium and with all other benefits in

the light of the decree and judgment passed by the Hon'ble Supreme

Court of India in Civil Appeal Nos.9531 and 9532 of 2018 the

respondents are hereby requested to pay the difference amount of

Rs.16,925/- which the petitioner also entitled to receive.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/10/2025 04:04:27 pm )

2. Mrs.S.Indhu Bala, learned Additional Government Pleader takes

notice on behalf of the respondents. By consent of both the parties, this

writ petition is taken up for final hearing at the admission stage itself.

3. Learned counsel for the petitioner submitted that the present

writ petition is filed for fixing the compensation at a sum of Rs.50,000/-

per cent, for the petitioner's land in S.Nos.301/1A2 & 301/2B, to an

extent of 0.22.0 hectares situated at Thirumudivakkam Village,

Sriperumpudur Taluk, Kancheepuram, which have been acquired by the

Government for the purpose of effecting improvements to

Chembarambakkam Surplus Water Ways Scheme, in the light of decree

and judgment passed by the Hon'ble Supreme Court of India in Civil

Appeal Nos.9531 and 9532 of 2018.

4. After getting instruction, learned Additional Government

Pleader appearing for the respondents 1 & 2 would submit that in a

similar issue, the Hon'ble Supreme Court has directed the authority

concerned to fix the value of the acquired lands at a sum of Rs.50,000/-

per cent and also directed to disburse the amount to the beneficiaries and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/10/2025 04:04:27 pm )

to file the compliance report on or before 10.10.2025.

5. She would further submit that pursuant to the aforesaid

direction, the compensation in respect of the petitioner's lands has been

determined at Rs.50,000/- per cent, along with other benefits as per the

prevailing rules. Therefore, she seeks four weeks time to complete the

said exercise.

6. Heard the learned counsel on either side and perused the

materials available on record.

7. In view of the above facts and circumstances of the case, this

Court directs the respondents to fix the compensation in respect of the

petitioner's land at a sum of Rs.50,000/-, as directed by the Hon'ble

Supreme Court by considering the petitioner's representation dated

22.07.2025, within a period of four weeks from the date of receipt of a

copy of this order.

With the aforesaid direction, this writ petition is disposed of. No

https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/10/2025 04:04:27 pm )

costs.

06.10.2025 Speaking/Non-speaking order Index : Yes / No Neutral Citation : Yes / No vm

To:

1.The Land Acquisition Officer cum District Collector, Kancheepuram, District Collector Office, Kancheepuram.

2.The Special Tahsildar, (Land Acquisition), Chennai City Water Ways Scheme, Ambattur Taluk Office Building 1st Floor, Ambattur, Chennai – 600 053.

3.The Executive Engineer, Kosathalaiyur Basin Division W.R.O., Public Works Department, Thiruvallur Division, Thiruvallur Town and District.

KRISHNAN RAMASAMY.J.,

vm

https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/10/2025 04:04:27 pm )

06.10.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 10/10/2025 04:04:27 pm )

 
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 Newsletter