High Court Kerala High Court

K.V.Hamsakutty vs District Collector on 25 June, 2010

Kerala High Court
K.V.Hamsakutty vs District Collector on 25 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1073 of 2010()


1. K.V.HAMSAKUTTY,S/O.VELUTTY ALIAS KHADER,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,PALAKKAD DISTRICT.
                       ...       Respondent

2. THE TAHSILDAR,MANNARKKAD.

3. VILLAGE OFFICER, KARIMBA NO.1 VILLAGE,

4. PRESIDENT, KARIMBA GRAMA PANCHAYATH,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/06/2010

 O R D E R
            J.CHELAMESWAR, C.J. & P.N.RAVINDRAN, J.
                 ----------------------------------------
                        W.A.No.1073 of 2010
                 ----------------------------------------
                Dated this the 25th day of June, 2010

                              JUDGMENT

Ravindran, J.

The appellant is the petitioner in W.P.(C)No.33359 of

2009. The said writ petition was filed seeking the intervention of the

District Collector on the claim made by the Karimba Grama Panchayat

over the lands belonging to the petitioner. The learned single Judge

held that the District Collector cannot exercise powers under the

Kerala Land Conservancy Act in respect of the petitioner’s private

holding and that the remedy of the petitioner is to institute an

appropriate suit in the court of competent jurisdiction. Aggrieved

thereby, the appellant has preferred this writ appeal.

2. We heard Sri.G.Hariharan, learned counsel appearing

for the appellant. We have also gone through the pleadings and the

materials on record. In our considered opinion, in view of the claim

made by the Karimba Grama Panchayat that the pathway which the

petitioner claims as his private pathway is a public pathway, the

remedy of the petitioner is to institute an appropriate suit in the court

W.A.No.1073/2010 2

of competent jurisdiction seeking declaration of his right. We

therefore, find no grounds to interfere with the judgment under

appeal.

The writ appeal fails and is accordingly dismissed in

limine.

J.CHELAMESWAR
Chief Justice

P.N.RAVINDRAN
Judge

TKS