IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36087 of 2008(U)
1. M.T.JOSEPH, S/O.THOMAS, MEKKALATH HOUSE,
... Petitioner
Vs
1. THE POONJAR THEKKEKARA GRAMA PANCHAYAT,
... Respondent
2. THE VILLAGE OFFICER, POONJAR,
3. THE TAHSILDAR, MEENACHIL TALUK,
4. THE DISTRICT COLLECTOR, KOTTAYAM.
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/01/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.36087 OF 2008
------------------------
Dated this the 8th day of January, 2009.
JUDGMENT
Petitioner states that from his property covered by
Ext.P1 title deed, he cut certain Teak and Anjali trees,
which according to him was for raising funds to meet the
medical expenses of himself and his ailing wife. It is stated
that immediately thereafter Ext.P3 stop memo was issued
by the Village Officer, restraining the petitioner from
removing the timber from the property. It is stated that
subsequently by Ext.P4 the timber was given to his custody
pending further adjudication of the matter.
2. On receipt of Exts.P3 and P4 the petitioner has filed
Ext.P5 objection to Ext.P3. Petitioner submits that taking
into account his objection, the property was surveyed, but
without notice to him and a sketch was prepared and
copies of which are Exts.P6 and P7. According to him, as
WP(c).No.36087/08 2
Exts.P6 and P7 were erroneous, he filed Ext.P8 application to
the 4th respondent requesting for resurvey of the property
with notice to him. Petitioner submits that while Ext.P8
application is pending consideration of the 4th respondent,
attempt is made by the respondents to dispose of the timber.
It is in view of the aforesaid, this writ petition has been field
praying for a direction to the respondent to survey the
property and thereafter determine the title regarding the
timber.
3. As already stated, though survey has been conducted
and a sketch has been prepared vide Exts.P6 and P7,
according to the petitioner that has been done without notice
to him. Irrespective of the correctness of what he says, fact
remains that disputing the corrections of Exts.P6 and P7, he
has filed Ext.P8 application before the 4th respondent for re-
surveying the property and on that basis to decide the title of
the timber.
4. In my view when a genuine dispute has been raised by
the petitioner about the correctness of Exts.P6 and P7 and has
made an application for resurvey of the property by Ext.P8, the
WP(c).No.36087/08 3
respondent should have conducted resurvey as applied for in
Ext.P8, before proceeding to dispose of the timber.
Therefore, the writ petition is disposed of directing the
respondents 2 to 4 to conduct the survey of the property
covered by Ext.P1 and prepare a sketch on that basis. On such
resurvey, if the timber is found to be belonging to the
petitioner, the petitioner will be permitted to dispose of the
timber. On the other hand if the resurvey disclose that the
timber does not belong to the petitioner as stated in Ext.P3
stop memo, the respondents will be free to appropriate the
timber in accordance with law. The survey as above shall be
conducted and completed as expeditiously as possible and at
any rate within 4 weeks from the date of production of a copy
of the judgment and with notice to the petitioner.
Petitioner shall produce a copy of the judgment along
with copy of the writ petition before respondents 2 to 4 for
compliance.
vi (ANTONY DOMINIC)
JUDGE
WP(c).No.36087/08 4