IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8908 of 2008(I)
1. AUGUSTIN KURIAN, S/O. C.K.MATHEW,
... Petitioner
2. PETER KURIAN, S/O.C.M.KURIAN,
3. CELESTIAN GEORGE, S/O.C.K.MATHEW,
4. MARTIN C.MATHEW, S/O. C.K.MATHEW,
5. SHIJU JOSEPH, S/O. C.K. JOSEPH,
6. VIJU JOSEPH, S/O. C.K.JOSEPH,
7. M.P. FRANCIS, S/O.M.O. PAUL,
8. M.P. SEBASTIAN, S/O. M.O. PAUL,
9. M.P. JAMES, S/O. M.O. PAUL,
10. K.K. THANKA, W/O. P.K. PURUSHAN,
11. A.D. JERSON, S/O.A.M.DEVASSY,
Vs
1. THE TAHSILDAR,
... Respondent
2. THE VILLAGE OFFICER,
3. DISTRICT COLLECTOR, ERNAKULAM.
4. STATE OF KERALA,
For Petitioner :SRI.P.SANTHALINGAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/03/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 8908 OF 2008 I
====================
Dated this the 17th day of March, 2008
J U D G M E N T
Ext.P8 order is under challenge.
2. By Ext.P8, an application made by the petitioners for issue of
patta has been rejected. Both on facts and on account of delay, I am not
inclined to interfere with Ext.P5. Ext.P5 has been issued as early as on
21/2/2005 and the challenge now raised after three years, in my view is
highly belated.
3. The case of the petitioners that they are in possession of the
land is also belied by the contents in Ext.P2, in which, the respondent has
entered a factual finding that the land is not in their possession.
For these reasons, I do not find any reason to interfere with Ext.P8.
Writ petition is dismissed.
ANTONY DOMINIC,JUDGE.
Rp