High Court Kerala High Court

P.M.Kesavan vs State Of Kerala on 16 November, 2010

Kerala High Court
P.M.Kesavan vs State Of Kerala on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33580 of 2010(V)


1. P.M.KESAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY THE SECRETARY
                       ...       Respondent

2. DIVISIONAL OF FOREST OFFICER,

3. THE FOREST RANGE OFFICER,

4. THE FORESTER,

5. VILLAGE OFFICER,PANATHADY VILLAGE,.

                For Petitioner  :SMT.REENA ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/11/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 33580 of 2010 V
            ```````````````````````````````````````````````````````
         Dated this the 16th day of November, 2010

                           J U D G M E N T

Petitioner submits that, as per Ext.P1 patta, he had

title over 3 acres of land situated in R.S.No.314/A of

Panathady village. It is stated that subsequently 1.25 acres of

land was treated as vested forest and the petitioner continues

in possession and ownership of the balance 1.75 acres of

land. According to the petitioner, in order to avail of financial

assistance from a commercial bank, he wanted to mortgage

the property and the bank insisted that the petitioner should

produce a No Objection Certificate from the forest authorities

for the reason that the land is near to a vested forest.

2. It is stated that thereupon he made Ext.P4

application to the second respondent. It is the case of the

petitioner that though Ext.P5 report was submitted by the

fourth respondent confirming that the petitioner has title and

possession over 1.75 acres, on an unfounded allegation that

W.P.(C) No.33580/10
: 2 :

the petitioner has trespassed into the forest land, his request

for NOC was rejected by Ext.P6 order. It is challenging

Ext.P6 and seeking a direction for issuance of NOC, this writ

petition is filed.

3. Learned Government Pleader has obtained

instructions in the matter. According to him, the petitioner’s

land is situated in R.S.No.314/A of Panathady village, which

is situated adjacent to a vested forest. It is stated that on

receipt of Ext.P4 application, the land held by the petitioner

was surveyed by the forest authorities and that it was found

that the petitioner has encroached into the adjacent forest

land and is carrying on agricultural activities. It is stated that it

is on account of the above reason, the petitioner’s application

for NOC was rejected.

4. However, counsel for the petitioner submits that

petitioner has possession only over 1.75 acres of land, which

is fully covered by Ext.P1 patta. It is also submitted that his

application for NOC should not have been rejected relying

W.P.(C) No.33580/10
: 3 :

only on the unilateral survey conducted by the forest

authorities and without even the participation of the Revenue

officials.

5. As stated by the respondents, if the petitioner has

trespassed into the forest land and used any potion thereof,

the respondents cannot be faulted for what they have done.

However, it being a disputed factual issue, I feel a fresh

survey of the property of the petitioner involving the fifth

respondent should resolve the dispute. Therefore, I direct

that respondents 3 and 4 will get the property in the

possession of the petitioner surveyed afresh with notice to

him, which also involving the fifth respondent and that on such

survey, if it is found that the property possessed by the

petitioner is fully covered by his title deed, fresh orders on the

application made by the petitioner for NOC shall be passed.

This shall be done by respondents 3 and 4 within four weeks

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

W.P.(C) No.33580/10
: 4 :

6. Petitioner to produce a copy of this judgment and

writ petition before respondents 3 and 4 for compliance.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge