High Court Kerala High Court

Mullikulangara Devi Kshethra … vs The District Collector on 20 November, 2009

Kerala High Court
Mullikulangara Devi Kshethra … vs The District Collector on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2622 of 2009()


1. MULLIKULANGARA DEVI KSHETHRA BHARANA
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,COLLECTORATE,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR,TALUK OFFICE,MAVELIKKARA.

4. THE DEPUTY SUPERINTENDENT OF POLICE,

5. C.K.RADHAKRISHNA PANICKER,

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :20/11/2009

 O R D E R
             S.R.Bannurmath, C.J. & A.K. Basheer, J.
                 ------------------------------------------
                         W.A. No.2622 of 2009
                 ------------------------------------------
             Dated this the 20th day of November, 2009

                            JUDGMENT

A.K.Basheer, J.

This writ appeal is directed against the order passed by

the learned Single Judge in R.P.No.1081 of 2009 in W.P.(C)

No.17794 of 2008.

2. The writ petition was filed by respondent No.5 herein

praying for issue of a writ of mandamus or such other appropriate

writ, direction or order to respondents 1 to 3 to remove the

unauthorised structures allegedly put up by the appellant with the

help of Deputy Superintendent of Police, Chengannur.

3. The learned Single Judge disposed of the writ petition

by judgment dated July 17, 2009 directing respondents 1 to 3 to

facilitate measurement of the property in question with notice to the

writ petitioner and the appellant. The learned Judge issued the

above direction pursuant to the agreement reached between the

parties. It was recorded by the learned Judge that the appellant had

W.A.No.2622 of 2009.

– 2 –

undertaken that the unauthorised structures would be demolished by

it, if it was found, on measurement of the property, that the

unauthorised structures were constructed on the puramboke land.

4. The appellant took exception to the above direction

issued by the learned Single Judge in the petition for review on the

plea that the learned Judge had failed to notice the tenor of the

undertaking given by the appellant. It was contended that the

undertaking was only in tune with the resolution passed by the

appellant-committee and therefore, the direction issued by the learned

Single Judge was liable to be reviewed. The contention was that the

appellant-committee had only agreed to get the property measured on

the basis of or with reference to the “old records” and not on the basis

of resurvey records. According to the appellant, the resurvey records

were faulty since the property of the appellant was wrongly shown as

part of road puramboke. This mistake in resurvey records had

occurred because the properties were not measured properly.

5. The learned Single Judge took the view that there was

no merit in the said contention and dismissed the review petition.

W.A.No.2622 of 2009.

– 3 –

Hence this writ appeal.

6. When this writ appeal was taken up for consideration

on the previous occasion, it was brought to our notice that pursuant

to the direction issued by the learned Single Judge, the property had

been reportedly measured by the authority concerned. Learned

Government Pleader sought time to get instructions from the officer

concerned and the case was accordingly adjourned.

7. Today, when the case is taken up for further

consideration, learned Government Pleader submits that the

Tahsildar, Mavelikkara had already measured the property on

September 22, 2009 pursuant to the direction issued by the learned

Single Judge.

8. It is seen from the report of the Tahsildar that on

measurement of the land in question, which is situated in

Resurvey.No.211/1 of Block 10 of Thekkekara Village, it has been

found that the appellant has encroached 81 sq.metrs. of road

puramboke. Similarly the owner of the land bearing Resurvey

No.36/16 of Block 99, has also encroached 4 sq.mtrs. of the

W.A.No.2622 of 2009.

– 4 –

above puramboke land. It is further revealed from the report, which

is made available for our perusal, that the measurement was carried

out in the presence of the writ petitioner as well as the appellant and

with reference to the resurvey records. We do not propose to make

any observation on the above report or the contents thereof.

9. In our view, this writ appeal can be disposed of

without considering the merit of any of the contentions raised by the

appellant at this stage, since the writ appeal, as it is, has become

infructuous, especially in view of the intervening development

referred to by us. The appellant has to necessarily pursue the

remedy available to it in accordance with law.

10. Learned senior counsel points out that the appellant

has already approached the District Collector, Alappuzha and

submitted Annexure XI representation highlighting its grievances

and requesting for necessary action. It will be open to the appellant

to pursue the remedy available to it in accordance with law. We make

it clear that we have not considered the merit of the contentions raised

by the parties in this appeal.

W.A.No.2622 of 2009.

– 5 –

11. The Tahsildar shall ensure that copy of the report and

sketch prepared by him are made available to the appellant as well as

the writ petitioner within seven days from today. It shall be served

on the parties under proper acknowledgement.

Writ appeal is disposed of in the above terms.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge

vns