High Court Kerala High Court

K.Vijayakumaran Nair vs The District Collector on 28 January, 2010

Kerala High Court
K.Vijayakumaran Nair vs The District Collector on 28 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24700 of 2009(F)


1. K.VIJAYAKUMARAN NAIR,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR, NEDUMANGAD.

3. SMT.SHEEJAKUMARI,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SMT.SHIBI. K.P.

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/01/2010

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 24700 of 2009-F
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 28th day of January, 2010.

                                  JUDGMENT

The petitioner is aggrieved by the grant of NOC by the District

Collector to the third respondent to establish a petroleum outlet in respect

of the property in resurvey No.499/12 and 499/10 in Block No.38 of

Vellanad Village, Nedumangad Taluk. The allegation raised by the

petitioner is that the third respondent is having only 17.5 cents of land and

what is required is a minimum of 20 cents and the NOC has been issued in

respect of the property byincluding adjoining puramboke land. The

petitioner seeks for a direction to the District Collector to enquire into the

matter in the light of Exts.P1 and P2 judgments. Ext.P3 is the

representation submitted by the petitioner in this regard.

2. Learned Govt. Pleader on instructions, submitted that the matter is

now in seisin of the first respondent and due enquiry is being conducted.

He further submits that appropriate orders will be passed within a period of

one month.

3. Therefore, there will be a direction to the first respondent to

complete the enquiry already initiated in the matter and after hearing the

wpc24700 /2009 2

petitioner and the third respondent, a decision will be taken and the same

will be communicated to the parties.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/