IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12525 of 2005(N)
1. MANI, S/O.CHELLIAH, AGED 40 YEARS,
... Petitioner
2. BALAJI, S/O.CHELLIAH, AGED 38 YEARS,
3. PANEER, S/O.KURUPPASWAMY, AGED 49 YEARS,
Vs
1. STATE OF KERALA, TO BE REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, IDUKKI DISTRICT
3. THE TAHSILDAR, DEVIKULAM TALUK,
For Petitioner :SRI.N.M.VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 12525 OF 2005
---------------------------------------
Dated this the 4th day of July, 2008.
J U D G M E N T
This writ petition is filed with the following prayers:
i) Call for the records from the respondents concerning the
land covered by Ext. P1, P2 and P6 and Exts.P9 to P11
and related to the issue raised in the W.P.(C).
ii) Issue a writ of mandamus directing the respondents not
to dispossess the petitioners from their properties
covered by Ext.P1, P2 and P6 documents during the
pendency of proceedings for assignment in their favour.
iii) Issue a writ of mandamus directing the respondents 1
and 2 to regularize the possession of the petitioners by
virtue of Ext.P1, P2 and P6 documents by issuing orders
of assignment either as per the Rules framed under the
Kerala Land Assignment Act or as per the Rules framed
under the Kannan Devan Hills (Resumption of Land) Act.
Since applications for assignment are pending, there will be a
direction to the second respondent to look into the applications
filed by the petitioners, with notice to them and pass appropriate
orders thereon in accordance with law, expeditiously. Interim
order passed by this Court will continue till such time.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 12525 OF 2005
J U D G M E N T
04.07.2008