High Court Kerala High Court

Nakottil Mohammedkutty Hajee vs The District Collector on 15 January, 2010

Kerala High Court
Nakottil Mohammedkutty Hajee vs The District Collector on 15 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 997 of 2010(Y)


1. NAKOTTIL MOHAMMEDKUTTY HAJEE,
                      ...  Petitioner
2. NAKKOTTIL HASSAINAR HAJEE, POTTAMMAL
3. NAKKOTTIL PATHUMMAKUTTY,
4. NAKKOTTIL MOHAMMED ASHARAF,
5. NAKKOTTIL ABDUL MAJEED,
6. NAKKOTTIL MARAKARUKUTTY,
7. NAKKOTTIL KUNHUMOHAMMED,

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE TAHSILDAR, ERNAD TALUK,

3. THE VILLAGE OFFICER, CHERUKAVU,

4. NARAYANI, W/O.KOTTARATHIL MAVUNNI,

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  : No Appearance

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

 Dated :15/01/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                    W.P.(C) No.997 OF 2010
               ---------------------------------------
          Dated this the 15th day of January, 2010.


                         J U D G M E N T

The petitioners are owners of various items of properties

having 35 Acres in extent in R.S.No.199 and 200 in Cherukavu

village, Ernad Taluk in Malappuram District. Presently, the

survey numbers have been changed as 230 and 231 respectively.

2. It is the case of the petitioners that out of the larger

extent, some properties were assigned to strangers and rest of

the properties are with the petitioners. A civil suit as

O.S.No.177/1983 was filed by the petitioners as plaintiffs seeking

for prohibitory injunction restraining the 4th respondent and

others from trespassing into the properties. The suit was decreed

and Exhibit P1 is the copy of the judgment.

3. The matter was taken up in appeal by the opposite side

and finally in S.A.No.475/1992, this Court restored the trial court

judgment as per Exhibit P2. Now the matter is pending before

the Apex Court at the instance of the 4th respondent.

W.P.(C) No.997/2010 2

4. The grievance raised by the petitioners is regarding non-

acceptance of basic tax by the revenue authorities. It is the case

of the petitioners that the basic tax was being accepted by the

authorities and only after the disposal of the Second Appeal,

there is inaction on the part of the Village Officer presumably at

the instance of the 4th respondent.

5. Exhibit P5 is the order passed by the 2nd respondent

wherein the Village Officer has been directed not to accept basic

tax till a decision is finally taken in the Special Leave Petition

pending before the Apex Court. Challenging the same, the

petitioners have filed Exhibit P6 appeal before the 1st respondent

District Collector. Exhibit P6(a) is the postal acknowledgment

receipt received from the 1st respondent.

All that the petitioners pray is for a direction to the District

Collector to take a decision on Exhibit P6 within a time frame.

There will be a direction to the District Collector to take a

decision on Exhibit P6 within a period of two months from the

date of receipt of a copy of this judgment, after hearing the

petitioners, 4th respondent and any other necessary parties. The

W.P.(C) No.997/2010 3

petitioners will produce a copy of this judgment along with copy

of the writ petition before the 1st respondent for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp