High Court Kerala High Court

C.D. Joshy vs The Asst. Engineer on 29 June, 2007

Kerala High Court
C.D. Joshy vs The Asst. Engineer on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18992 of 2007(J)


1. C.D. JOSHY, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. THE ASST. ENGINEER,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SMT.P.DEEPTHI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/06/2007

 O R D E R
                                 S. SIRI JAGAN, J.

                             --------------------------

                         W.P.(C)NO.18992 OF 2007

                              -------------------------

              DATED THIS THE 29th DAY OF JUNE, 2007


                                      JUDGMENT

The petitioner challenges Ext.P6 notice by which the petitioner

has been directed to vacate the properties mentioned therein within

three days. According to the petitioner, the same has not been

preceded by a notice and a hearing as contemplated under the Kerala

Land Conservancy Act. The petitioner stoutly denies that the property

is Government land. The petitioner would submit that the property

belongs absolutely to the petitioner.

2. I have heard the learned Government pleader also. The

learned Government pleader could not satisfy me that Ext.P6 has been

preceded by a notice and a hearing as required under the Kerala Land

Conservancy Act and Rules. Ext.P6 also does not contain any reasons

as to why the emergency provisions under the Act is to be invoked.

That being so, Ext.P6 is violative of the principles of natural justice.

However, in view of the orders I propose to pass I do not think that it

is necessary to quash Ext.P6 as such.

2. In the facts and circumstances of the case, the petitioner

shall file objections to Ext.P6 before the 1st respondent, who shall

W.P.(c)No.18992/07 2

forward the same to the jurisdictional Tahsildar. The Tahsildar shall

hear the petitioner, afford an opportunity to adduce evidence and

pass a speaking order dealing with the contentions and evidence of

the petitioner and communicate that decision to the petitioner. Till

communication of such decision, the petitioner shall not be evicted

from the property in question.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.18992/07 3