High Court Kerala High Court

Safia vs The Tahsildar on 13 July, 2009

Kerala High Court
Safia vs The Tahsildar on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12300 of 2009(F)


1. SAFIA, W/O.YOONUS KUNJU,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE VILLAGE OFFICER,

4. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.KRISHNADAS P. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/07/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.12300 of 2009
                      --------------------------
                 Dated this the 13th July,2009

                        J U D G M E N T

Petitioner, who claims to be an owner in possession

of 1.90 Acres of land, is aggrieved that the land tax in

relation to the same has not been accepted by the

respondents. Respondents have taken a stand that the

patta issued in the name of the petitioner was cancelled

and this fact is intimated to the petitioner’s husband as

per Exhibit-P5. Petitioner has preferred Exhibit-P6

revision against the cancellation of the patta.

2. Learned Government Pleader submits that

Exhibit-P6 is addressed to the Revenue Divisional

Officer. The District Collector is the competent authority

under Rule 7 of the High Range Colonisation Scheme

Rules, 1968

Accordingly, the 4th respondent shall forward

Exhibit-P6 to the District Collector within four weeks

from the date of receipt of a copy of this judgment.

W.P ( C) No.12300 of 2009
2

District Collector shall proceed to dispose of the same

within three months thereafter. Land tax shall be accepted

subject to the decision to be taken on Exhibit-P6 revision.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.12300 of 2009
3

W.P ( C) No.12300 of 2009
4