High Court Kerala High Court

M. Assiyinar vs The District Collector on 11 February, 2010

Kerala High Court
M. Assiyinar vs The District Collector on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35371 of 2008(J)


1. M. ASSIYINAR,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER

3. THE SPECIAL TAHSILDAR (LA),

                For Petitioner  :SRI.JAWAHAR JOSE

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :11/02/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.35371/2008-J
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          Dated this the 11th day of February, 2010

                      J U D G M E N T

Aggrieved by the inaction on the part of the

respondents in assigning the land in favour of the

petitioner as ordered in Ext.P1, this writ petition has

been filed.

2. The petitioner applied for assigning a total

extent of 25 cents of land in Re-survey Nos.58, 60 and

215/3 of Bare Village which according to him is in his

possession for the last fifty years. His claim was

originally rejected by the Assigning Authority as per order

dated 06/02/1989 and the appeal filed was confirmed by the

Appellate Authority, namely, the second respondent as per

order dated 07/09/1989. Finally, a revision petition was

filed before the first respondent-District Collector which

was allowed as per Ext.P1 order.

3. According to the petitioner, he has effected vast

and valuable improvements in the property also and seeking

for issuance of patta he has filed Ext.P2 application

before the first respondent.

4. The third respondent has filed a counter

affidavit. Circumstances leading to the non compliance of

Ext.P1 order passed by the District Collector have been

W.P.(C). No.35371/2008
-:2:-

detailed in the counter affidavit. It is averred in

paragraph (5) that the land in Re-survey Nos.215/3B is AW

which lies adjoining to PWD road. Hence, consent of the

PWD authorities is required. Besides, a mass petition from

the people of the locality objecting assignment of the land

is pending also. It is assured that action will be taken

in accordance with the prevailing KLA Act and Rules. A

small portion of AW is set apart for military persons.

5. In the light of Ext.P1 order passed by the

District Collector, there cannot be any dispute that the

revision has been allowed in favour of the petitioner. In

Ext.P1, the District Collector has ordered that the land

may be assigned to the encroacher after leaving sufficient

space to the road margin. Therefore, what is the extent of

land available for assigning to the petitioner is the

matter to be considered by the third respondent. As Ext.P1

has become final, the objection that a portion of the land

cannot be assigned at all, cannot be taken by the

respondents, as a ground to deny the assignment of the

available land.

6. Therefore, there will be a direction to the

respondents to complete the process and finalise the

W.P.(C). No.35371/2008
-:3:-

procedure for assignment as ordered in Ext.P1 within a

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

this Judgment, after hearing the petitioner.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms