High Court Kerala High Court

M/S.Riverside Plantations And … vs State Of Kerala And Others on 3 October, 2008

Kerala High Court
M/S.Riverside Plantations And … vs State Of Kerala And Others on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29175 of 2008(W)



1. M/S.RIVERSIDE PLANTATIONS AND OTHERS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/10/2008

 O R D E R
                        S.SIRI JAGAN, J
                 ==================
                   W.P(C)No.29175 of 2008
                 ==================
         Dated this the 3rd day of October, 2008.

                       J U D G M E N T

Petitioners challenge Ext.P6 notice issued by the 5th

respondent for resumption of certain land which have been

given on lease to petitioners by the 2nd respondent Devaswom,

allegedly as per directions in Ext.P5 judgment. According to

the petitioners, the matter is pending consideration by a Civil

Court in A.S. No. 231/2008 and connected cases, wherein there

is order of stay also and therefore it is not proper on the part of

the 5th respondent to embark upon a parallel enquiry as

proposed in Ext.P6. They further contend that the reliance on

Ext.P5 judgment for issuing Ext.P6 is misplaced in so far as

the petitioners are not parties to that writ petition and there is

no specific direction therein in respect of the property leased

to the petitioners.

2. Whatever be the merits of the contentions of

petitioners, I am of opinion that they have to first raise all

these objections before the 5th respondent pursuant to Ext.P6

notice in so far as Ext.P6 is only a show cause notice. In fact

petitioners have already filed Ext.P6 objections. That being so,

W.P(C)No.29175 of 2008 – 2 –

the 5th respondent is bound to consider all the contentions

raised by the petitioners in accordance with law, before taking

a decision pursuant to Ext.P6.

Accordingly, this writ petition is disposed of with a

direction to the 5th respondent to consider the contentions of

the petitioners, after affording an opportunity of being heard

to them and pass final orders within a period on one month

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

order is adverse to the petitioners, the petitioners shall not be

dispossessed from the property for a further period of three

weeks from the date of communication of the final order to the

petitioners so as to enable the petitioners to seek appropriate

remedies, against that order.

S.SIRI JAGAN, JUDGE

rhs