High Court Kerala High Court

Preeja.M. vs State Of Kerala on 15 March, 2010

Kerala High Court
Preeja.M. vs State Of Kerala on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8290 of 2010(I)


1. PREEJA.M., `SITHARA',
                      ...  Petitioner
2. MAHESWARI.M., KOTTARATHIL RAJAVILASOM,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. RAVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.R.GIREESH VARMA

                For Respondent  : No Appearance

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

 Dated :15/03/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J.
                 ----------------------------------------------
                     W.P.(C)No. 8290 OF 2010
              -----------------------------------------------------
           DATED THIS THE 15th DAY OF MARCH, 2010

                            J U D G M E N T

The grievance raised by the petitioners is that even though

the petitioners submitted Exhibit P1 application way back on

30.1.2007 for getting permission to reclaim the land owned by

them for constructing a residential house, so far the same has

not been finalised. It is pointed out that the properties on the

three sides of it are reclaimed lands and there is no paddy

cultivation in the area.

2. Exhibit P2 is the report of the Village Officer,

Pathanamthitta, on the application submitted as per Exhibit P1.

Exhibit P3 is the report submitted by the Tahslidar,

Kozhencherry. By Exhibit P4 report, the Principal Agricultural

Officer reported that the paddy land owned by the petitioners is

not suitable for cultivation, since it is surrounded on three sides

with reclaimed land and there exist no water drainage facility

also. All these reports uniformly reports of these aspects.

3. Even though the petitioners have been contacting the

W.P.(C)No.8290/2010 -2-

2nd respondent from time to time, no action has been taken to

issue the order. Therefore, the petitioners moved the Complaint

Redressal Cell of the Chief Minister as per Exhibit P5. The 2nd

respondent pointed out the difficulty in the light of the

communication from the Revenue Principal Secretary dated

17.11.2007 prohibiting grant of permission in certain cases. It is

the case of the petitioners that in spite of the said order,

permissions were being granted and Exhibits P6 and P7 were

relied upon in support of that plea. Finally, the 1st petitioner was

given a reply as per Exhibit P8 directing her to approach the Local

Monitoring Committee in the matter. This is under challenge in

this Writ Petition.

4. Heard the learned Government Pleader for respondents.

5. Evidently, when Exhibit P1 was submitted the Conservation

of Paddy Land and Wet Land Act was not come into force. The

Local Monitoring Committee is a statutory body created by the

New Act and the Rules therein.

6. So far as the petitioners’ claim is concerned, all the

enquiries are over, except the recommendation of the Local

W.P.(C)No.8290/2010 -3-

Monitoring Authority. It is evident that the application is pending

from the year 2007 and it is not necessary to file a fresh one. In

that view of the matter, since the 2nd respondent is the Chairman

of the District Level Monitoring Committee, it is upto the 2nd

respondent to place it before the concerned Committee and take

an appropriate decision in the matter, after getting a report.

6. Therefore, there will be a direction to the 2nd

respondent to take an appropriate decision on Exhibit P1 after

placing the reports already received along with application

before the Monitoring Committee and after getting the report

expeditiously, at any rate within a period of two months from the

date of production of a copy of this judgment. The petitioners

will produce a copy of this Writ Petition along with a copy of this

judgment before the 2nd respondent for compliance.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn