High Court Kerala High Court

Mathai Podiyan vs The Principal Secretary on 2 December, 2008

Kerala High Court
Mathai Podiyan vs The Principal Secretary on 2 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31568 of 2005(G)


1. MATHAI PODIYAN, SURYAMANGALATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL SECRETARY,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.K.N.GOVINDANKUTTY MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :02/12/2008

 O R D E R
                       T.R. Ramachandran Nair, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                        W.P.(C). No.31568/2005-G
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Dated this the 2nd day of December, 2008.

                             J U D G M E N T

The petitioner is seeking for a direction to the respondents to assign

10 cents of land as already ordered by the authorities concerned. The case

of the petitioner is that while he was residing in Pallichal Village in

Pathanamthitta District, his house was ruined when anti-social elements

threw acid bulb and hand bombs towards it on 21/01/1981. This had caused

serious injuries to him and other members of his family, and his daughter

was killed in the incident. Seeking help he had been sending

representations to the Hon’ble Prime Minister and the Authorities of the

State. According to him, the Hon’ble Prime Minister directed the Chief

Secretary to assign 10 cents of land to him. Ext.P1 is the copy of the letter

dated 20/05/1989 issued by the District Collector, Pathanamthitta to the

Tahsildar, Adoor forwarding the representation filed by the petitioner for

necessary action. The matter was taken up at various levels and the

petitioner had pointed out certain lands which were available for

assignment. But he was informed by Ext.P2 that the land pointed out by

him in Survey No.10/94 was set apart for assigning the same to the Tourism

Department and the land comprising in Sy.No.10/98 was a road puramboke

W.P.(C) No.31568/2005
-:2:-

and therefore, the said land cannot be assigned. He was directed to file a fresh

application before the revenue authorities pointing out any specific item of land.

He approached the then Revenue Minister by filing Ext.P3 representation

wherein an endorsement has been made on 30/11/1999 stating that steps may be

taken to assign 10 cents of land treating him as a landless person and a report

was also called for on the action taken. Even thereafter no steps had been taken

to assign land as requested for by the petitioner and hence, he has approached

this Court by filing this writ petition.

2. In the counter affidavit, the stand taken is that resurvey No.98 of

Block No.10 is a P.W.D road at Government Boys’ High School Junction,

Adoor and that land cannot be assigned, and the other one in Sy.No.94 in

Block No.10 is set apart for the Tourism Department. The petitioner has

produced along with I.A.No.16612/2006, Ext.P5 which is an application dated

10/11/2006, submitted before the Village Officer, Peringanadu, along with an

application in requisite form seeking assignment of land. Therein he has

pointed out 12 cents of land with its boundary.

3. Since, Exts.P1 and P3 favours the claim raised by the petitioner,

the authorities concerned have to bestow immediate attention to redress his

grievance. Already 19 years have elapsed after the issuance of Ext.P1 and the

W.P.(C) No.31568/2005
-:3:-

petitioner is left in lurch without any real assistance. Even after the issuance

Ext.P2 dated 13/11/1998, no steps have been taken to identify the land for

assigning the same to the petitioner. Ext.P3 is dated 30/11/1999 and, inspite of

the specific instruction given by the then Minister for Revenue, the respondents

could not identify the land for assignment. This is a very sorry state of affairs.

The petitioner is a landless agricultural labourer. Going by the policy of the

Government, such people have to be given maximum assistance by way of

assignment of land.

4. Therefore, there will be a direction to the second respondent to take

up the case of the petitioner expeditiously, call for reports from the revenue

authorities and take steps to assign a suitable extent of land as requested for by

him in Ext.P5. Since the request itself has already passed 19 years, final orders

shall be passed within a period of five months from the date of receipt of a copy

of this judgment by identifying and allotting appropriate land to the petitioner.

The writ petition is allowed as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms