High Court Kerala High Court

Smt.Rosily vs State Of Kerala Represented By The on 10 March, 2010

Kerala High Court
Smt.Rosily vs State Of Kerala Represented By The on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1561 of 2010(U)


1. SMT.ROSILY, W/O.SEBASTIAN, AGED 43 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, IDUKKI,

3. THE VILLAGE OFFICER, RAJAKKAD VILLAGE,

4. THE TAHSILDAR, TALUK OFFICE,

5. THE SURVEY SUPERINTENDENT, RAJAKKAD,

6. MR.PHILIP, S/O.ESTHAPPAN,

                For Petitioner  :SRI.A.J.JOSE(AEDAIODI)

                For Respondent  : No Appearance

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

 Dated :10/03/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 1561 of 2010-U
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 10th day of March, 2010.

                                 JUDGMENT

The petitioner is a permanent resident of Josegiri, in Rajakkad

Village, Udumbanchola Taluk, Idukki District. She is the owner and in

possession of one acre of land comprised in Sy. No.3/10 of Rajakkad

Village having R.S.No.8/10 in Udumbanchola Taluk of Idukki District. The

petitioner applied for grant of patta in respect of the property, in the

prescribed form after complying with all the formalities. The patta was

granted erroneously, according to the petitioner, in the name of the 6th

respondent, showing the survey and boundaries of the petitioner as that of

the 6th respondent. Ext.P1 is the copy of the form of patta. This resulted in

the petitioner filing various complaints before the authorities and finally

Ext.P2 complaint was submitted before the District Collector. The same is

numbered as N.DIS.71/2000/C3 and has been forwarded to the Tahsildar,

Udumbanchola.

2. Based on verification and local inspection, the Village Officer has

submitted a report as per Ext.P3. Again, the 4th respondent Tahsildar

directed the 5th respondent to prepare the sketch of the properties of the

wpc1561 /2010 2

petitioner, as per Ext.P4. It is is stated the 5th respondent has not so far

identified, demarcated and fixed the boundaries of the properties with notice

to the petitioner. Finally, the petitioner submitted a written complaint

before the District Collector’s Grievances Redressal Cell on 7.8.2007 which

was numbered as 697. This is evident from Ext.P5 receipt. Under the

Right to Information Act, the petitioner filed an application as Ext.P6 on

18.5.2009, seeking various information. Ext.P7 is the reply given in the

matter. A further request was made as per Ext.P8, to which Ext.P9 reply has

been received. By Ext.P9 it was informed that the complaint of the

petitioner and the other records have been forwarded to Rajakumari Land

Assignment Officer for appropriate action and if the petitioner has any

objection to his, she can file an appeal before the Appellate Authority &

Tahsildar, Udumbanchola. Thereafter, the petitioner submitted Ext.P10

before the said authority. She was given a reply by the 4th respondent

stating that her grievance cannot be redressed under the Right to

Information Act. Finally, by Ext.P12 she was informed by the

Superintendent, Survey and Land Records (L.A.) to appear before the said

officer along with the documents, on 16.11.2009. Thereafter, the petitioner

attended the office of the 5th respondent in compliance of the direction

contained in Ext.P12.

wpc1561 /2010 3

3. What is sought for by the petitioner is a direction to correct the

error in the matter. Even though notice has been served, no counter

affidavit has been filed by the 6th respondent also.

4. Therefore, there will be a direction to the fifth respondent to

complete the enquiry as contemplated in Ext.P12, with notice to the

petitioner and the 6th respondent, if the same has not been completed so far,

and file an appropriate report before the competent authority in the matter.

Orders shall be passed by the second respondent after hearing the petitioner

and the 6th respondent, within a period of three months from the date of

receipt of a copy of this judgment, after completing due enquiry in the

matter.

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

(T.R. Ramachandran Nair, Judge.)

kav/