IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12802 of 2010(A)
1. V.V.PHILIP
... Petitioner
2. SOSAMMA PHILIP
3. MOLLY PHILIP
4. SHAJI PHILIP
Vs
1. THE TAHSILDAR, PALAKKAD.
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE ASSISTANT SUPERINTENDENT OF SURVEY,
4. THE VILLAGE OFFICER, PALAKKAD II VILLAGE
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.12802/2010-A
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 9th day of April, 2010
J U D G M E N T
The petitioners seek for a direction to the second
respondent to take a decision on Ext.P4 application filed
seeking for a re-classification of the property in re-
survey No.2370/1. It is pointed out that in the Village
records, it is mentioned wrongly as nanja. It is paramba
and, therefore, it is submitted that it cannot be
classified as wet land. The petitioners intend to
construct separate residential house in the property and
unless they are getting the classification changed, they
cannot get building permit. Therefore, there will be a
direction to the second respondent to take a decision on
Ext.P4 after hearing the fourth petitioner within a period
of six weeks. The petitioners will be entitled to rely
upon Exts.P3 and P6 which will be considered by the second
respondent.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms