IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35104 of 2007(D)
1. PAULSON, S/O.KANDAMKULATHY JOHN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE VILLAGE OFFICER, PULLUR VILLAGE
3. THE MURIYAD GRAMA PANCHAYAT
For Petitioner :SRI.T.N.MANOJ
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/12/2007
O R D E R
PIUS C. KURIAKOSE, J.
-----------------------------------------------
W.P.(C)No. 35104 OF 2007-D
-----------------------------------------------
DATED THIS THE 19th December , 2007
J U D G M E N T
The learned Government Pleader on the basis of the written
instructions imparted to him by the Village Officer submits that as
per all basic records maintained in the village office, the property in
question is nilam and therefore, the petitioner is not entitled to
construct the building without permit under the Land Utilisation
Order. But I am convinced on the basis of the submissions made by
Mr. Manoj. T.N., learned counsel for the petitioner, and various
documents which have been placed on record that the ground reality
as of now is that the property has been reclaimed long ago as garden
land and that there are yielding coconut trees standing on the
properties. Since the records placed on record as well as the
photographs which have been submitted across the Bar reveals the
reality that the property has been reclaimed long ago and that the
same is now garden land, the petitioner’s request to construct a
residential building for himself on the property the extent of which
is only 8 cents should be considered. I am of the view that the permit
application filed by the petitioner will have to be accepted by the third
respondent taking into account the ground reality that the property
WP(C)No.35104/2007
-2-
has been reclaimed as garden land long ago. Therefore, I dispose of
this writ petition directing the third respondent to receive Exts.P4
application to file and pass orders on the same ignoring the
nomenclature of the land in the basic records as paddy field. Orders
as directed above will be passed at the earliest and at any rate within
one month of receiving a copy of this judgment. A copy of the
photograph will be placed on record. The writ petition is disposed of as
above.
(PIUS C.KURIAKOSE, JUDGE)
ks.
WP(C)No.35104/2007
-3-