High Court Kerala High Court

C.N. Sankara Kurup vs The District Collector on 3 October, 2008

Kerala High Court
C.N. Sankara Kurup vs The District Collector on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28907 of 2008(N)


1. C.N. SANKARA KURUP,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE SPECIAL TAHSILDAR (L.C UNIT)

                For Petitioner  :SRI.MOHAN C.MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/10/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.28907 of 2008
                      --------------------------
              Dated this the 3rd October, 2008

                        J U D G M E N T

Petitioner challenges Exhibit-P17 proceedings of the

Special Tahasildar under the Land Conservancy Act

requiring him to be evicted from the land having an

extent of 4 cents in Sy. No.112/1 of the Maradu village.

According to the petitioner, he came into occupation of

the land during 1960 and the land was Government

poramboke but lying near a temple coming under the

Cochin Devaswom Board. An application for assignment

of the said land in favour of the petitioner is pending

before the second respondent. Exhibit-P8 will show that

the Village Officer and Revenue Inspector had visited the

land in the occupation of the petitioner and had

recommended the assignment of the land in favour of the

petitioner. They had also treated the land as Government

poramboke. Apparently, final orders under the Land

Assignment Act are yet to be passed. It is in the

W.P ( C) No.28907 of 2008
2

meanwhile, that proceedings under the Land Conservancy

Act was initiated on the premise that land is Devaswom

poramboke and not Government poramboke as such. In the

meanwhile, petitioner had converted his hut which is

originally situated into the property into a regular building,

property tax was paid and he has been in continuous

possession and enjoyment of the same. He has availed

electric connection to the building in the property as also

water connection. Charges have been paid.

2. Exhibit-P17 order is appealable under Section 16

of the Land Conservancy Act before the concerned Revenue

Divisional Officer. It is open to the petitioner to avail the

same.

3. In the facts and circumstances of the case and to

enable the petitioner to avail the same, further proceedings

pursuant to Exhibit-P17 and P18 shall be kept in abeyance

for a period of six months from today. In the meanwhile, if

the petitioner files an appeal against Exhibit-P17 within a

period of one month from today, the competent authority

shall dispose of the same, after hearing the petitioner or a

W.P ( C) No.28907 of 2008
3

representative, within a period of four months from the date

on which the appeal is filed. There will be a further

direction to the second respondent to pass final orders on

the petitioner’s application for assignment of the land

mentioned in Exhibit-P1 under the provisions of the Land

Assignment Act and the rules thereunder in the light of

Exhibit-P8 Mahazar and report as such, within a period of

four months from the date of receipt of a copy of this

judgment.

A copy of this judgment along with copy of the writ

petition shall be independently produced by the petitioner

before the Revenue Divisional Officer as well as the second

respondent.

(V.GIRI,JUDGE)
ma

W.P ( C) No.28907 of 2008
4

W.P ( C) No.28907 of 2008
5