High Court Kerala High Court

Ganapriya vs Village Officer on 8 December, 2010

Kerala High Court
Ganapriya vs Village Officer on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36650 of 2010(E)


1. GANAPRIYA, AGED 71 YEARS, W/O.
                      ...  Petitioner

                        Vs



1. VILLAGE OFFICER, THENNOR, VILLAGE,
                       ...       Respondent

2. THAHASILDAR, NEDUMANGADU,

3. COUSTODIAN (ECOLOGICALLY FRAGILE LAND)

                For Petitioner  :SRI.SANU.S.PANICKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/12/2010

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 36650 OF 2010
                =====================

          Dated this the 8th day of December, 2010

                          J U D G M E N T

Petitioner submits that as per Ext.P1 auction sale certificate,

she has purchased the property having an extent of 10 acres

situated in Sy.No.3985 of Thenoor Village of Nedumangad Taluk.

It is stated that her application for mutation is kept pending by

the 1st respondent on the ground that the petitioner has to

produce a clarification from the 3rd respondent that the property is

not one notified as an ecologically fragile land. Petitioner’s

grievance is that despite having approached the 3rd respondent,

no clarification has been issued, and therefore, the writ petition

has been filed.

2. Learned Government Pleader points out that if the

petitioner makes an application to the Divisional Forest Officer,

Thiruvananthapuram, the DFO will verify the documents and issue

a clarification whether the property covered by Ext.P1 is notified

as an ecologically fragile land or not.

3. Therefore, I direct that it will be open to the petitioner

to move the DFO, Thiruvananthapuram by making an appropriate

WPC No. 36650/10
:2 :

application producing a copy of this judgment along with a copy

of this writ petition, in which event, the DFO will issue a

clarification whether the property covered by Ext.P1 is a notified

ecologically fragile land or not. With the aforesaid clarification, the

writ petition is disposed of. If any application is made, clarification

shall be issued at any rate within 4 weeks thereafter.

ANTONY DOMINIC, JUDGE
Rp