High Court Kerala High Court

The Ayilakkad Muslim Juma-Ath … vs The Tahsildar on 27 July, 2007

Kerala High Court
The Ayilakkad Muslim Juma-Ath … vs The Tahsildar on 27 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17212 of 2007(Y)


1. THE AYILAKKAD MUSLIM JUMA-ATH MAHALLU
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, PONNANI TALUK,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, MALAPPURAM.

3. THE COMMISSIONER OF LAND REVENUE,

4. STATE OF KERALA, REP.BY THE SECRETARY

                For Petitioner  :SRI.V.K.BEERAN(SR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/07/2007

 O R D E R
                          S. SIRI JAGAN, J.
                  -----------------------------------
                    W.P.(C)NOs.17212,17231,
                 17372,18904 & 21080 OF 2007
                ---------------------------------------
           DATED THIS THE 27th DAY OF JULY, 2007

                             JUDGMENT

W.P.(c)Nos.17231,18904 & 21080/07

The petitioner challenges proceedings under the Kerala Land

Conservancy Act for eviction of the petitioner from the properties,

which are the subject matter of these three writ petitions. In W.P.(c)

No.18904/07 the petitioner has taken a contention that the petitioner

has applied for a copy of the proceedings No.7429/1948 dated

18.11.1948 by which a ‘patta’ has been issued in respect of the

property in question, which has not been issued to him and therefore,

there may be a direction to the appropriate authority to issue a copy of

the said ‘pata’ to him, and to stay further proceedings till the copy is

issued to him.

2. I had directed the learned Government pleader to obtain

instructions as to whether such ‘patta’ has been issued in favour of one

Narayana Panicker as claimed by the petitioner. The learned

Government pleader submits that there is no such ‘patta’, which is

strongly disputed by the learned counsel for the petitioner. However,

in view of the fact that I am satisfied that the petitioner has not been

W.P.(c)No.17231.07 & con.cases 2

afforded an opportunity of being heard to the petitioner as

contemplated under the Kerala Land Conservancy Act, I feel it

appropriate to direct the concerned Tahsildar to reconsider the

matter after affording an opportunity of being heard to the

petitioner, which shall include an opportunity to adduce evidence

also. Such opportunity would also include opportunity to contest

the contention of the respondents that there is no ‘patta’ in favour

of one Narayana Panicker as per proceedings No.7429/1948 dated

18.11.1948. The petitioner may produce appropriate evidence to

prove that there is such a ‘patta’ issued. In the above

circumstances, Ext.P10 in W.P.(c)No.21080/07 is quashed.

These writ petitions are disposed of with a direction to the

Tahsildar, Ponnani to reconsider the matter after affording an

opportunity of being heard to the petitioner, which shall include an

opportunity to adduce evidence also with respect to the matters

referred to herein before me. Thereafter, the Tahsildar shall pass a

speaking order dealing with the contentions of the petitioner. Such

orders shall also deal with the contention of the petitioner regarding

the existence or otherwise of the ‘patta’ referred to above. Till after

7days of communication of such order to the petitioner, the

petitioner shall not be evicted from the property in question.

W.P.(c)No.17231.07 & con.cases 3

W.P.(c)Nos.17212,17372/2007

Although Writ Petition Nos.1721,17372/2007 are not posted

today, both sides submit that those writ petitions also pertain to the

same subject matter, and that these writ petitions can be disposed

of together. Judgment in W.P.(c)Nos.17231,18904 &

21080/2007 will govern these writ petitions also.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.17231.07 & con.cases 4