IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8822 of 2009(W)
1. FATHIMATH SAMEERA, W/O.ABDUL RAHIMAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,CIVIL STATION,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE TAHSILDAR,KASARAGOD.
4. THE VILLAGE OFFICER,KUDLU VILLAGE,
For Petitioner :SRI.K.V.SOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/03/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 8822 OF 2009 (W)
=====================
Dated this the 19th day of March, 2009
J U D G M E N T
Petitioner submits that the 1st respondent has issued Ext.P1
patta dated 29/8/2001. According to the petitioner, while
constructing the compound enclosing the property, it came to
her knowledge that she was in possession of an excess area
of .75 cents. It is stated that thereupon she filed Ext.P4
application before the 1st respondent requesting that the
aforesaid excess area of .75 cents may be assigned to her.
Orders have not been passed on the said application. However,
in the meantime, petitioner apprehends that steps are being
taken to dispossess her from the aforesaid land. It is in these
circumstances, the writ petition has been filed.
2. The above being the grievance of the writ petitioner,
at this stage, the appropriate order to be passed is to direct the
1st respondent to pass orders on Ext.P4 application for
assignment keeping in abeyance further proceedings to
dispossess the petitioner or to cause damage to the property in
her possession.
WPC 8822/09
:2 :
3. Therefore, the writ petition is disposed of with the
following directions.
(1) That the 1st respondent shall pass orders on Ext.P4
with notice to the petitioner and as expeditiously as possible,at
any rate within 3 months of production of a copy of this
judgment.
(2) It is directed that in the meanwhile, the petitioner
shall not be dispossessed nor shall any damage be caused to the
compound wall covering .75 cents situated in RS
N0.172/IA3A1A8 of Kudlu Village, Kasargod Taluk.
(3) Petitioner shall produce a copy of this judgment
before the 1st respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp