High Court Kerala High Court

Puthussery Veetil Raveendran vs The District Collector on 18 November, 2010

Kerala High Court
Puthussery Veetil Raveendran vs The District Collector on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33228 of 2010(C)


1. PUTHUSSERY VEETIL RAVEENDRAN,
                      ...  Petitioner
2. VARIAMBATH SANTHOSH KUMAR,

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB REGISTRAR,

3. INSPECTOR GENERAL OF REGISTRATION,

4. THE REVENUE DIVISIONAL OFFICER,

5. STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.U.BALAGANGADHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/11/2010

 O R D E R
                     ANTONY DOMINIC, J.
                       -------------------------
                  W.P (C) No.33228 of 2010
                      --------------------------
             Dated this the 18th November, 2010

                         J U D G M E N T

Petitioner states that he purchased 61 cents of land

in R.Sy. No.2 of Keezhattoor Desom in Taliparamba

Amsom. According to the petitioner, aggrieved by the fair

value fixed for the property , he filed an appeal under

Section 28A of the Kerala Stamp Act. That appeal was

rejected by Ext.P7 order. Consequently the appeal filed

under Section 45A (4) also was also rejected by Ext.P8. It

is challenging the aforesaid orders, this writ petition is

filed.

2. The main contention raised by the learned

counsel for the petitioner was while passing Ext.P7 order

the District Collector did not take note of the prevailing

value in the neighbouring properties. When that

contention was raised, by order dated 2.11.2010, this

Court directed the counsel for the petitioner to produce

the documents of neighbouring properties for

substantiating his contentions.

3. In compliance with said direction, petitioner has

W.P (C) No.33228 of 2010
2

filed I.A No.15766 of 2010 producing Exts.P9 to P13

documents which according to the petitioner, were

executed in relation to the properties in the neighbouring

locality and which shows that the value of the lands is less

than the fair value fixed by the Government.

4. Obviously, when Ext.P7 order was passed by the

District Collector, the District Collector did not have

occasion to refer to Exts. P9 to P13. In that view of the

matter and since the petitioner has produced the aforesaid

documents, I am inclined to think that Ext.P5 appeal filed

by the petitioner resulting in Ext.P7 has to be reconsidered.

In order to enable the District Collector to reconsider

Ext.P5 appeal filed by the petitioner, I set aside Ext.P7.

5. Petitioner shall produce Exts.P9 to P13 before

the District Collector. This shall be done by the petitioner

within two weeks from the date of receipt of a copy of this

judgment. It is directed that if the petitioner produces the

aforesaid documents, Ext.P5 will be reconsidered with

notice to the petitioner and as expeditiously as possible, at

any rate, within four weeks thereafter. Needless to say

W.P (C) No.33228 of 2010
3

that, depending upon the outcome of the appeal, necessary

modifications will be made to Ext.P8 order rejecting Ext.P6

appeal filed by the petitioner under Section 45A (4) as well.

Petitioner to produce a copy of this judgment along

with copy of the writ petition also before the first

respondent, for compliance.

Sd/-

ANTONY DOMINIC
JUDGE
ma

/True copy/
P.A to Judge