IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18349 of 2007(H)
1. SHIHABUDDHIN, AGED 42 YEARS,
... Petitioner
2. SAJEETHA BEEVI, AGED 38 YEARS,
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. REVENUE DIVISIONAL OFFICER,
3. DIRECTOR OF SURVEY,
4. SUPERINTENDENT,
5. TAHSILDAR,
6. VILLAGE OFFICER,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/10/2007
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C). NO. 18349 OF 2007
---------------------
Dated this the 4thday of October, 2007
J U D G M E N T
Grievance of the petitioners is that although they owned one acre of
land by virtue of Ext.P1 title deed, in the resurvey that was conducted,
some mistakes had crept in. According to them, this mistake resulted in
reduction of the extend of land to less than one acre. Therefore petitioners
filed Ext.P3 objection before the 4th respondent.
2. According to them, no action has been taken on Ext.P3.
However, in the meanwhile an attempt was made to evict them and
therefore they filed this writ petition.
3. Learned Government Pleader on instructions submit that
presently no action has been taken against the petitioners for forceful
eviction. This is recorded. If Ext.P3 objection filed by the petitioners has
been received and is pending before the 4th respondent, the 4th respondent
shall take up the same and pass appropriate orders thereon, with notice to
the petitioners, within four weeks of receipt of a copy of this judgment.
Until orders are passed as above, the status quo as on today shall be
maintained till then.
The writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
vps