High Court Kerala High Court

Annakutty.T.J. vs Tahsildar on 12 November, 2008

Kerala High Court
Annakutty.T.J. vs Tahsildar on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33308 of 2008(M)


1. ANNAKUTTY.T.J.,PALAKKUDIYIL
                      ...  Petitioner

                        Vs



1. TAHSILDAR, TALUKOFFICE, KASARAGOD.
                       ...       Respondent

2. KINANOOR KARINTHALAM GRAMA PANCHAYAT

3. TALUK SURVEYOR, HOSDURG, KASARAGOD.

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/11/2008

 O R D E R
                                   V. GIRI, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C)No. 33308 OF 2008
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 12th day of November, 2008

                                  JUDGMENT

There is a dispute as to whether the portion of the property in

the share of the petitioner lying adjacent to the Odayamchal-

Chempuzha PWD road is a puramboke road. To resolve the

dispute, the petitioner has submitted an application in Form 10 of

Rule 43 of the Kerala Survey and Boundaries Rules as evidenced by

Ext.P6 before the Tahsildar. I take note of the fact that against an

order passed by the Tahsildar under the Land Conservancy Act, the

petitioner has preferred Ext.P10 appeal which is pending before the

Revenue Divisional Officer. It is necessary that there shall be a

demarcation of the registered holding of the puramboke land.

Having heard the learned Government Pleader, the writ petition

is disposed of directing the 1st respondent to forward Ext.P6

application to the 3rd respondent within one month from the date of

receipt of a copy of this judgment and thereafter the 3rd respondent

shall proceed to conduct a survey as sought for in Ext.P6 and

demarcate the registered holding of the puramboke land within three

months from the date of receipt of Ext.P6 forwarded by the 3rd

W.P.(C)No. 33308 OF 2008
-:2:-

respondent. Petitioner shall produce a copy of the writ petition along

with a copy of this judgment.

(V. GIRI, JUDGE)

ttb