High Court Kerala High Court

Islamic Cultural Association vs District Collector on 4 June, 2010

Kerala High Court
Islamic Cultural Association vs District Collector on 4 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17327 of 2010(M)


1. ISLAMIC CULTURAL ASSOCIATION,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. VILLAGE OFFICER,

3. ADDITIONAL TAHSILDAR,

4. STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.VIVEK VARGHESE P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 17327 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 4th day of June, 2010


                         J U D G M E N T

The petitioner is aggrieved by Ext.P8 communication of

the 3rd respondent whereby, the petitioner has been

directed to stop alleged activities of conversion of land in

violation of the Kerala Conservation of Paddy Land and Wet

Land Act, 2008. According to the petitioner, the land does

not come within the purview of the said Act and the 3rd

respondent has no jurisdiction to issue Ext.P8 order.

2. I have heard the learned Government Pleader

also. As is clear from Ext.P8, there is an allegation against

the petitioner that he is attempting to convert his land in

violation of the Act. That being so, the authority under the

Act should pass final orders pursuant to Ext.P8. In the

above circumstances, the writ petition is disposed of with

the following directions:

W.P.(C)No. 17327 of 2010
-2-

The 1st respondent shall take further

proceedings pursuant to Ext.P8 and pass final

orders after affording an opportunity of being

heard to the petitioner as expeditiously as

possible, at any rate within a period of one month

from the date of receipt of a copy of this

judgment.

S. SIRI JAGAN
JUDGE

shg/