IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13752 of 2005(K)
1. DR.S.N.PILLAI, 'RIVER VIEW',
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DISTRICT COLLECTOR, PATHANAMTHITTA DIST.
3. TAHSILDAR (LA), PATHANAMTHITTA.
4. VILLAGE OFFICER, KADAPRA.
5. EXECUTIVE ENGINEER,
For Petitioner :SRI.V.GIRI
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/07/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 13752 of 2005
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 3rd July, 2008
JUDGMENT
Mr.P.R.Venkitesh, counsel for the petitioner submits that as per
the revenue records as corrected upto date, the land in question
stands registered in the name of the petitioner. The learned
Government Pleader submits that if as per the revenue records the
land stands registered in the name of the petitioner, the petitioner
need not have any apprehension that the Government will proceed as
if the land is puramboke. I record the above submission of the
learned Government Pleader and dispose of the Writ Petition without
granting reliefs. It is however made clear that this judgment will not
stand in the way of the petitioner approaching this court again if
there is an attempt to dispossess of his properties without recourse to
the provisions under the Land Acquisition Act.
srd PIUS C.KURIAKOSE, JUDGE