High Court Kerala High Court

The District Collector vs Kerala Lok Ayukta on 25 August, 2009

Kerala High Court
The District Collector vs Kerala Lok Ayukta on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2471 of 2008(T)


1. THE DISTRICT COLLECTOR,
                      ...  Petitioner

                        Vs



1. KERALA LOK AYUKTA, THIRUVANANTHAPURAM.
                       ...       Respondent

2. SIVARAJAN, RAJ BHAVAN, PULIMKUDY,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.GOPINATH

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/08/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W. P (C) No. 2471 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 25th August, 2009.

                            J U D G M E N T

The District Collector, Thiruvananthapuram has filed this writ

petition challenging the order of the Kerala Lok Ayukta directing the

Collector to issue ‘patta’ to the 2nd respondent in respect of certain

properties, assignment for which the 2nd respondent has applied. The

primary contention raised in the writ petition is that the Lok Ayukta

does not have jurisdiction to deal with the subject matter, since no

mal-administration is involved. According to the petitioner, the

‘patta’ could not be issued in view of the fact that consent of SC & ST

Department should be obtained, which has not yet been obtained.

2. Learned counsel for the 2nd respondent would stoutly oppose

the contentions on the basis of R2(a) to R2(f) documents.

3. From the impugned orders, I find that the Lok Ayukta

proceeded on the basis of a submission made by the learned

Government Pleader in the matter. The Lok Ayukta construed the

submission made by the learned Government Pleader as an

undertaking that ‘patta’ itself would be issued within a short time. It

is because the patta was not so issued, the Lok Ayukta has passed a

further order to the effect that proceedings would be taken for

declaring the District Collector unfit to hold the post as contemplated

by Section 14 of the Kerala Lok Ayukta Act.

4. In the writ petition, it is averred that no such submission

was made by the learned Government Pleader undertaking to issue

patta. According to District Collector, what has been submitted was

that the procedure for taking a final decision in the matter is in

progress, which does not mean that the patta would be issued

positively to the 2nd respondent.

5. On a reading of Ext. P4 order of the Lok Ayukta, I find that

the Lok Ayukta has not categorically stated that the learned

W.P.C. No. 2471/2008 -: 2 :-

Government Pleader undertook to issue the patta. What is stated

therein is thus:

“Learned Government Pleader submits that action taken
report will be filed in the sense that petitioners will be given
pattayam within no time.”

From the same, to my mind, it appears that what has been submitted

by the learned Government Pleader is that action would be taken in

the matter of issue of patta to the 2nd respondent, which has been

construed by the Lok Ayukta as an undertaking that the 2nd

respondent would be given pattayam within no time.

6. In the above circumstances, I am inclined to hold that the

order of the Lok Ayukta should be construed as one directing the

District Collector to complete the proceedings for assignment within

a reasonable time. Therefore, I hold that Exts.P3 to P5 orders should

be construed as one directing the District Collector to complete the

proceedings for assignment of land in favour of the 2nd respondent

within a reasonable time.

7. Learned counsel for the 2nd respondent would submit that

there are 17 others and the complaint was filed by the 2nd respondent

on behalf of all of them.

8. In the facts and circumstances of the case, I dispose of

this writ petition directing the District Collector, Thiruvananthapuram

to complete the proceedings in respect of the applications for

assignment of land submitted by the persons mentioned, as

expeditiously as possible, at any rate, within four months from the

date of receipt of a copy of this judgment.

S. Siri Jagan, Judge.

Tds/