High Court Kerala High Court

Joseph Royson vs The Kadamakudy Grama Panchayath on 12 March, 2008

Kerala High Court
Joseph Royson vs The Kadamakudy Grama Panchayath on 12 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8344 of 2008(R)


1. JOSEPH ROYSON, THAIKKOOTTATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE KADAMAKUDY GRAMA PANCHAYATH,
                       ...       Respondent

2. THE TAHASILDAR,

3. THE VILLAGE OFFICER,

4. JUSE ANTONY, THAIKKOOTTATHIL HOUSE,

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/03/2008

 O R D E R
                     PIUS C. KURIAKOSE, J.
                 ----------------------------------
                  W.P.(C) NO. 8344 of 2008
                 ----------------------------------
          Dated this the 12th     day of March , 2008


                            JUDGMENT

I do not propose to go into the merits of the various

grounds raised. According to the petitioner, Ext.P7 notice was

issued by the Panchayat to the fourth respondent, who is the

petitioner’s uncle. The fourth respondent had no right over the

property which is subject matter of Ext.P7. The said property,

according to the petitioner, is covered by Ext.P2 title document

as well as Ext.P3 Pattayam standing in the name of the

petitioner’s predecessor. The petitioner claims to be paying

revenue for the property and Ext.P4 revenue receipt is also relied

on. On coming to know that the Panchayat has initiated

proceedings for recovering the possession of the property by

issuing Ext.P7, the petitioner has submitted Ext.P8 representation

before the Secretary of the Panchayat. Along with Ext.P8, the

petitioner has produced as many as seven documents which

WPC No.8344/2008 2

support his claims over the property.

2. When this writ petition came up for hearing, the

Additional Advocate General has taken notice on behalf of

respondents 2 and 3. I have heard the submissions of the

learned Additional Advocate General also.

3. Having regard to the submissions addressed by the

counsel for the petitioner and the learned Additional Advocate

General, this Writ Petition will stand disposed of without deciding

the merits of the grounds raised in the following terms;

i). The Secretary of the Panchayat will take up Ext.P8,

examine the various documents produced along with Ext.P8, hear

the petitioner and take a correct decision on Ext.P8. If necessary

further inspection and measurement will also be conducted with

notice to the petitioner and also to the fourth respondent.

ii). The decision pursuant to the above direction shall be

taken by the Panchayat at the earliest and at any rate within six

weeks of receiving a copy of this judgment.

Iii). Considering the above directions, the Secretary of the

Panchayat is directed not to take any action in furtherance to

WPC No.8344/2008 3

Ext.P7 for abating the alleged encroachment till such time as the

directions in this judgment are complied with.

PIUS C. KURIAKOSE
JUDGE.

dpk