IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32742 of 2006(W)
1. M.T.V. KUNHIKANNAN NAMBIAR,
... Petitioner
Vs
1. THE VILLAGE OFFICER,
... Respondent
2. THE TAHSILDAR, TALIPARAMBA TALUK,
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :09/07/2009
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 32742 OF 2006
--------------------------------------------
Dated this the 9th day of July, 2009
JUDGMENT
Petitioner’s grievance is that inspite of ownership, possession and
enjoyment over one acre of land, Village Officer refused to recognise
the same or accept tax. Petitioner’s title is essentially based on court
decrees. Since civil court is the ultimate authority to decide on title of
land, W.P. is disposed of directing the Village Officer to verify court
judgment and decree produced by the petitioner, conduct local
inspection and verify whether the petitioner is in possession and
enjoyment of land and if so to make modification consistent with the
court judgment in the revenue records and start collecting tax including
arrears without any delay. Petitioner will produce a copy of this
judgment and other documents before the Village Officer for
compliance.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2