High Court Kerala High Court

Mukalal Manoharan vs District Collector on 19 January, 2009

Kerala High Court
Mukalal Manoharan vs District Collector on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36803 of 2008(F)


1. MUKALAL MANOHARAN,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. CHENGALAI GRAMA PANCHAYATH,

3. METTAPPALLIL MATHAI,

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :SRI.BLAZE K.JOSE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/01/2009

 O R D E R
                             S.SIRI JAGAN, J
                    - - - - - - - - - - - - - - - - - - - - - - -
                       W.P(C)No. 36803 of 2008
                    - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 19th day of January, 2009

                              J U D G M E N T

The petitioner claims to be in ownership and possession of 50

cents of land on which a house bearing No. C.PII-417 is situate, in Re-

survey No. 30 in Chuzhali Amsom, Kolathur Desom. The petitioner’s

grievance is that, that house is now shown in the list of families below

poverty line (BPL) published by the 2nd respondent Panchayat, wherein

the 3rd respondent has been shown as the occupier of the said building.

According to the petitioner, the petitioner himself is in occupation of that

building and the 3rd respondent does not have any possession in

respect of that building. In the above circumstances, the petitioner has

filed Ext.P11 representation before the 1st respondent in this regard for

disposing which according to the petitioner, the District Collector has

jurisdiction under Circular No. 24333/DD 3/08/L.S.G.V. dated 8.4.2008

issued by the Government. The petitioner therefore seeks a direction to

the 1st respondent District Collector to consider and pass orders on

Ext.P1 expeditiously.

2. I have heard the learned Government Pleader and the

Counsel for the 2nd respondent also.

W.P(C)No. 36803 of 2008 – 2 –

Although notice has been served on the 3rd respondent, there is

no appearance on behalf of the 3rd respondent. After hearing the

petitioner, the learned Government Pleader and counsel appearing for

the 2nd respondent Panchayat, I dispose of this writ petition with a

direction to the 1st respondent to consider and pass orders on Ext.P11,

as expeditiously as possible, at any rate, within two months from the

date of receipt of a copy of this judgment, after affording an opportunity

of being heard to the petitioner as well as respondents 2 and 3.

S.SIRI JAGAN, JUDGE

rhs