High Court Kerala High Court

Nittin P.Joseph vs The District Collector on 20 July, 2007

Kerala High Court
Nittin P.Joseph vs The District Collector on 20 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22342 of 2007(I)


1. NITTIN P.JOSEPH, NITTIN NIVAS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE THASILDAR(RR),

4. THE TALUK SURVEYER,

5. ABDUL RASSAK, S/O SYED MUHAMMED,

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/07/2007

 O R D E R
                           S. SIRI JAGAN, J.
                        --------------------------
                    W.P.(C)NO. 22342 OF 2001
                        -------------------------
           DATED THIS THE 20th DAY OF JULY, 2007

                              JUDGMENT

The petitioner is the auction purchaser of a piece of land

comprised in Survey No.63/27 of Santhanpara Village. The petitioner

submits that the 5th respondent is the owner of the adjacent land

which the petitioner purchased. According to him, respondents 3 and

4 in collusion with the 5th respondent managed to demarcate the

properties in such a way that the petitioner is deprived of the actual

land purchased by him and the fertile land was alloted to the 5th

respondent. With this complaint, the petitioner has filed Ext.P5

representation before the 1st respondent. The petitioner now seeks a

direction to the 1st respondent to consider and pass appropriate orders

on Ext.P5. In the facts and circumstances of the case I direct the 1st

respondent to consider and pass appropriate orders on Ext.P5, after

affording an opportunity of being heard to the petitioner as well as the

5th respondent, as expeditiously as possible, at any rate, within two

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

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE
Acd