High Court Kerala High Court

Paster Binu John vs V.D.Pathrose on 23 March, 2010

Kerala High Court
Paster Binu John vs V.D.Pathrose on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4204 of 2010(A)


1. PASTER BINU JOHN, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. V.D.PATHROSE, S/O.DANIEL,
                       ...       Respondent

2. V.D.JOY, S/O.DANIEL,

3. THE THASILDAR, TALUK OFFICE,

4. THE ADDITIONAL TAHSILDAR,

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  : No Appearance

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

 Dated :23/03/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
               ----------------------------------------------
                   W.P.(C)No. 4204 OF 2010
             -----------------------------------------------------
           DATED THIS THE 23rd DAY OF MARCH, 2010

                           J U D G M E N T

The petitioner herein purchased 16 cents of property in

Sy.No.679/1/15 (Re.Survey No.227/19 of Puthuppalli Village)

from one Michel George as per document No.859/05 under valid

consideration. The vendor had purchased the property from one

of the sharers Shri V.D.Chacko as per partition deed

No.328/1992 of S.R.O., Puthuppally. Mutation was effected in his

favour.

2. The petitioner constructed a residential house in the

property and the Grama Panchayat has given Door No.IX/58 to

the house also. The petitioner is now residing at Thiruvalla after

leasing out the above house.

3. The petitioner has received a notice as per Exhibit P5

from the 4th respondent stating that an appeal was received from

respondents 1 and 2 and some others against the cancellation of

mutation. Accordingly, the petitioner filed Exhibit P6 reply in the

matter. Again he was issued a notice dated 4.1.2010 directing

W.P.(C)No.4204/10 -2-

him that if he did not appear on 10.2.2010 and submit his

objections, the mutation effected will be cancelled. It is the case

of the petitioner that even though the petitioner had approached

the 4th respondent to explain the real facts, he threatened to

cancel the mutation, even without considering and examining the

records.

4. It is in these circumstances that the petitioner filed

this Writ Petition. This Court passed the following interim order

on 15.2.2010.

” Notice on admission.

The petitioner contends that even though request

was made pursuant to Exhibit P7 notice, no details as

to the complaint, including the copy of the complaint

in the matter have not been furnished by the

respondent. Therefore, it is submitted that the

petitioner was denied an effective opportunity to

contest the proceedings before the Additional

Tahsildar. There will be a direction to the 4th

respondent to furnish to the petitioner copies of the

complaint filed by the respondents 1 and 2 and to

grant sufficient time to file objections before taking a

final decision. The petitioner will produce a copy of

W.P.(C)No.4204/10 -3-

this order before the 4th respondent.”

5. It is submitted by the learned counsel for the

petitioner that in tune with the directions issued, the petitioner

was furnished all the documents with regard to the filing of the

appeal. Therefore, what remains is only the hearing of the

appeal. Hence, there will be a direction to the 4th respondent to

take a decision on the appeal, after hearing the petitioner and

other parties in the appeal including respondents 1 and 2 herein,

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

of this judgment.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn