High Court Kerala High Court

Satheesh Babu vs State Of Kerala Represented By The on 16 September, 2009

Kerala High Court
Satheesh Babu vs State Of Kerala Represented By The on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24887 of 2009(E)


1. SATHEESH BABU,S/O.VASUDEVAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER, REVENUE

3. KOTTAYAM MUNICIPALITY,KOTTAYAM REP; BY

4. ANAND R.GOURI SADANAM,PUTHENANGADI.P.O,

5. SUSHEELAMMA,GOURI SADANAM,PUTHENANGADI.

6. TALUK SURVEYOR,KOTTAYAM TALUK,KOTTAYAM.

                For Petitioner  :SRI.A.K.HARIDAS

                For Respondent  :SRI.SIBY MATHEW

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :16/09/2009

 O R D E R
              THOTTATHIL B. RADHAKRISHNAN, J
                  ...........................................
                WP(C).NO. 24887                  OF 2009
                  ............................................
      DATED THIS THE          16TH DAY OF SEPTEMBER, 2009

                                JUDGMENT

Notice to respondents 4 to 6 dispensed with, preserving

their right to seek rehearing, if aggrieved by the directions

contained in this judgment.

2. Heard learned counsel for the petitioner, learned

Government Pleader for respondents 1 and 2 and learned

standing counsel for third respondent. Alleging that private

respondents have trespassed into a public way, which vests in

the panchayat, there were earlier litigations before this court.

Following the directions of this court, the Municipality considered

the matter and concluded that even if there was reduction of the

width of the road at the relevant location, the question whether it

is because of encroachment, is a matter that could be finally

decided only on appropriate survey and any further proceedings

could be taken only on identifying the land, if any, encroached

upon. While the petitioner states that no due action follows on

such decision, third respondent Municipality states that it has

Wpc 24887/2009 2

written to the survey department to measure out the property

and fix the alignment so that if there is encroachment,

appropriate action could be taken. The Kerala Municipalities Act,

1994 and the Rules framed thereunder and law relating to Land

Conservancy provide the effective measures for recovery of

lands, if any, encroached upon. Those statutory provisions also

have sufficient remedies to any person who is proceeded against

under those laws. But matters cannot be delayed. For this,

survey department has to conclude its action as requested by the

Municipality. Obviously, there cannot be any limited time frame

for the Municipality to finally decide or to take action in the

matter.

3. For the aforesaid reasons, respondents 1 and 2 are

directed to ensure that the application of the third respondent

before the survey authorities are taken up and acted upon in

accordance with law, at the earliest and any required survey is

completed within an outer limit of four months from the date of

receipt of a copy of this judgment. On obtaining report from the

survey department, if further steps are found necessary, third

respondent shall take the necessary steps by commencing

Wpc 24887/2009 3

proceedings, in accordance with law, within a period of four

weeks therefrom. All other issues left open. Writ petition ordered

accordingly.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/17/9