High Court Kerala High Court

Sasidharan.M.K vs The District Collector on 17 December, 2008

Kerala High Court
Sasidharan.M.K vs The District Collector on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36154 of 2008(D)


1. SASIDHARAN.M.K, S.O MADHAVAN, AGED 53
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, ALAPPUZHA.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE CHIEF TOWN PLANNER

4. THE TOWN PLANNER, ALAPUZHA.

5. MANNANCHERY GRAMA PANCHAYAT REPRESENTED

6. TAMARA REAL ESTATE HOLDING AND

                For Petitioner  :SMT.DAISY A.PHILIPOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/12/2008

 O R D E R
                                S. Siri Jagan, J.
                 =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                        W. P (C) No. 36154 of 2008
                 =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 17th      December, 2008.

                               J U D G M E N T

The petitioner is aggrieved by construction by the 6th respondent

by converting wet land. According to the petitioner, on account of the

filling up of the wet land for the purpose of construction, the

petitioner’s property is being flooded with water, since the natural

water course is being obstructed by such filling up. The petitioner

therefore seeks the following reliefs:

“i. Issue a writ of certiorari calling for the records relating to
Exhibit P1 and P2 and quash the same.

ii. Issue a writ of mandamus directing the 2nd respondent to
take immediate and effective steps to prohibit the filling up of the
paddy fields, wetlands and watercourses within the 13.19 acres of
land comprised in Sy.Nos. 479/4, 479/6, 479/12, 479/9/3 482/6
479/13, 479/8, 479/9, 479/11, 491/2, 1/17, 491/9, 491/8, 1/32,
490/9/2, 490/2/2, 490/4, 480/14, 480/4, 480/7, 490/2, 490/8, 490/9,
480/8/2, 480/8/1, 490/11, 490/7, 480/12, 480/3, 480/13, 480/11,
490/1/3, 480/15, 480/1/6, 480/6, 480/1/6, 480/6, 480/5, 480/10,
479/1/1, 491/7, 491/6 of Mannachery village in Alappuzha district
by the 6th respondent.

iii. Issue a writ of mandamus directing the 3rd and 5th
respondent to take immediate and effective steps to ensure that
the paddy fields, wetlands and watercourses which are converted
by the 6th respondent are restored and to take effective measures
to prevent flooding of petitioner’s property.”

2. As far as the first relief is concerned, the petitioner’s remedy

lies in filing an appeal as provided under the Kerala Panchayat Raj Act

against the permit issued to the 6th respondent for construction. As

far as prayers (ii) and (iii) are concerned, the petitioner’s remedy lies

in approaching the Revenue Divisional Officer or the Collector as

provided under the Kerala Land Utilisation Order. The petitioner

submits that the petitioner has already approached the Revenue

Divisional Officer in the matter.

In the above circumstances, without prejudice to the right of the

W.P.C. No. 36154/08 -: 2 :-

petitioner to challenge Exts.P2 and P3 in appeal and to pursue the

proceedings which have been initiated by the petitioner before the

Revenue Divisional Officer , this writ petition is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.