High Court Kerala High Court

V.P.Joseph vs State Of Kerala on 2 February, 2011

Kerala High Court
V.P.Joseph vs State Of Kerala on 2 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 132 of 2011()


1. V.P.JOSEPH,S/O.PAULOSE,VADASSERRY HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY ITS
                       ...       Respondent

2. DISTRICT COLLECTOR,ERNAKULAM,

3. REVENUE DIVISIONAL OFFICER,FORTKOCHI,

4. TAHSILDAR,KOCHI TALUK OFFICE,

5. KUNJUMOL JAYASENAN,W/O.JAYASENAN,

6. JAYASENAN,PADANNAYIL HOUSE,KADEBHAGOM,

7. CORPORATION OF KOCHI,REP.BY ITS

                For Petitioner  :SRI.SABU GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY

 Dated :02/02/2011

 O R D E R
                 C .N. RAMACHANDRAN NAIR, &
                    BHABANI PRASAD RAY, JJ.
                  --------------------------------------------
                         W. A. No. 132 of 2011
                  --------------------------------------------
                Dated this the 2ndday of January, 2011

                                JUDGMENT

Ramachandran Nair, J.

This appeal is filed against the judgment of the learned single

Judge declining to interfere with the order issued by the Government

allowing respondents 5 and 6 to continue to reside in the four cents of

land where they were residing for the last 19 years. Counsel for the

appellant submitted that the land occupied by respondents 5 and 6 is

river puramboke and going by the several decisions of this Court

Government should not allow occupation of river or kayal puramboke

land by anybody. Even though we find force in this contention that

puramboke land should not be allowed to be trespassed, in this case we

do not find any scope for interference because Government have not

conferred title of land on respondents 5 and 6 and have only allowed

respondents 5 and 6 to continue under the orders issued by them. As

and when Government arrange for resettlement of persons occupying

puramboke land, it is for the Government to order eviction and

2

resettlement of respondents 5 and 6 in a suitable place

W. A. is dismissed with the above observation.

(C.N.RAMACHANDRAN NAIR)
Judge.

(BHABANI PRASAD RAY)
Judge.

kk

3