High Court Kerala High Court

Brother Thomas K.K. vs The Tahsildar on 19 March, 2010

Kerala High Court
Brother Thomas K.K. vs The Tahsildar on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6799 of 2010(Y)


1. BROTHER THOMAS K.K., REGIONAL SUPERIOR,
                      ...  Petitioner
2. BABU CHERIAN, 7 C, TOC H RETREAT,
3. SAVIO GONSALVES, BETHLAHEM HOUSE,

                        Vs



1. THE TAHSILDAR,
                       ...       Respondent

2. THE TALUK SURVEYOR,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/03/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
               ----------------------------------------------
                   W.P.(C)No. 6799 OF 2010
             -----------------------------------------------------
           DATED THIS THE 19th DAY OF MARCH, 2010

                           J U D G M E N T

The petitioners are claiming possession of various items of

properties covered by Exhibits P1 to P4 documents. According to

the petitioners, the properties are lying contiguous. There was

some dispute between the petitioners and the respondents with

regard to the title and possession of the properties of the

petitioners. In the light of the above, the petitioners approached

this Court by filing W.P.(C)No.14676/08 and 19593/08. This

Court directed the respondents to take further action only after

notice to the petitioners, after providing a personal hearing.

Thereafter the petitioners filed Exhibits P5 to P7 representations

in the matter. The petitioners had approached this Court by filing

W.P.(C)No.28800/2008, since there was no response further.

That Writ Petition was disposed of by Exhibit P8 judgment

directing that notice should be given to the adjoining property

owners under Rule 48 of the Survey and Boundary Rules, 1994

before further action is taken by the authority. Thereafter the

W.P.(C)No.6799/10 -2-

petitioners were issued notice as per Exhibit P9 and carried out

the survey on their property. They were not issued the survey

sketch, even though it was promised.

2. Failing to get any reply in the matter and seeking for

copies of the orders as well as the survey sketch, this Writ

Petition has been filed.

3. Heard the learned Government Pleader, for

respondents. Going by the communication from the Tahsildar,

Udumbanchola,the copy of which was submitted for perusal, the

Taluk Surveyor and the petitioners were present for survey

operations on 2.1.2009. As per the documents produced by the

petitioners, the land involved in the case is in Sy.No.20/1 of

Chinnakkanal Village. But the 1st and 3rd petitioners were

pointing out certain pieces of land in Sy.No.495(included in 70

Acres of Government land in Survey Nos.495, 532, 540 and 541)

of Chinnakkanal Village as in their possession. The 2nd petitioner

was pointing out a part of the land in Sy.No.529 of Chinnakkanal

Village as in his possession. It is mentioned that the survey

records and the documents produced by them were verified and

W.P.(C)No.6799/10 -3-

the entries in the basic tax register were also verified and the

status of the land is Government Puramboke. Finally it is

pointed out that none of the petitioners were having any valid

title over the land claimed to be in their possession and therefore

the Taluk Surveyor could not conduct the survey and issue

sketches of the land in question. Report in that regard by the

Taluk Surveyor was received by the Tahsildar, Udumbanchola on

17.3.2010 and a formal intimation of disposal of application for

survey by the petitioners will be issued without delay.

4. Therefore, there will be a direction to the 1st

respondent to communicate the result of the survey to the

petitioners within a period of three weeks from the date of receipt

of a copy of this judgment. Leaving open the remedy of the

petitioners to challenge the same, the Writ Petition is disposed of.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn