High Court Kerala High Court

Ashtamudi Boat Club vs State Of Kerala on 26 June, 2009

Kerala High Court
Ashtamudi Boat Club vs State Of Kerala on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16790 of 2009(P)


1. ASHTAMUDI BOAT CLUB, REPRESENTED BY ITS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. THE DISTRICT COLLECTOR, KOLLAM.

4. THE TAHSILDAR, KOLLAM.

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/06/2009

 O R D E R
                            V.GIRI,J.
                     -------------------------
                 W.P ( C) No.16790 of 2009
                     --------------------------
               Dated this the 26th June,2009

                       J U D G M E N T

Petitioner, a society registered under the

Travancore-Cochin Literary Scientific and Charitable

Societies Registration Act seeks a direction to the

Government to consider its application for assignment of

land in which a club was functioning till recently.

According to the petitioner, the club was established in

the year 1953 in a property which was leased out to the

club by the Government. Later, the club was called upon

to surrender the Government land and pursuant to the

direction issued by this Court, extended time was

afforded to the petitioner to surrender the same. Land

has been surrendered as well. Thereafter, a new set of

office bearers were elected. They have submitted an

application for assignment of 13.69 cents of property, as

per Exhibit-P4, which is pending before the Government.

It is appropriate that the Government looks into Exhibit-

W.P ( C) No.16790 of 2009
2

P4 and takes a decision on the same. This shall be done

within three months from the date of receipt of a copy of

this judgment.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.16790 of 2009
3

W.P ( C) No.16790 of 2009
4