High Court Kerala High Court

Rani Joemon vs The Taluk Surveyor on 1 November, 2010

Kerala High Court
Rani Joemon vs The Taluk Surveyor on 1 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30921 of 2010(M)


1. RANI JOEMON, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE TALUK SURVEYOR, KODUNGALLOR.
                       ...       Respondent

2. THE DISTRICT COLLECTOR, THRISSUR, CIVIL

3. THE DEPUTY COLLECTOR, LAND ACQUISITION,

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :01/11/2010

 O R D E R
                         P.N.RAVINDRAN, J.
                         ---------------------------
                     W.P.(C) No. 30921 OF 2010
                          --------------------------
             Dated this the 1st day of November, 2010

                           J U D G M E N T

The petitioner owned a parcel of land approximately 28 cents

in extent, as per the original of Ext.P1 sale deed dated 21.5.1998.

Later, a substantial portion of the said land was acquired for the

purpose of widening National Highway 17. The petitioner claims

even after acquisition, she was left with a portion of the parcel of

land described in Ext.P1 sale deed. With a view to have the land

surveyed and demarcated, she submitted Ext.P6 application dated

29.7.2009 to the first respondent Taluk Surveyor. Upon receipt of

the same, the Taluk Surveyor sent Ext.P7 letter dated 8.6.2010

calling upon the petitioner to be present at 10 am on 16.6.2010

before him. The grievance voiced by the petitioner is that though

she appeared before the Taluk Surveyor on 16.6.2010, no action

was taken on Ext.P6 representation. In this writ petition, the

petitioner seeks a direction to the respondents to survey and

demarcate the lands belonging to her after a portion thereof was

acquired for the purpose of widening National Highway 17.

2. The learned Government Pleader submits on instructions

that after acquisition the petitioner is in position of only half a cent of

WPC No.30921/2010 2

land and that the remaining land which the petitioner claims to be in

possession of is actually revenue poramboke. In my opinion, as the

first respondent had on receipt of Ext.P6 representation sent Ext.P7

letter asking the petitioner to appear before him for enquiry, the first

respondent ought to have conducted a survey of the lands described

in Ext.P1 sale deed and disposed of the petitioner’s application. In

such circumstances, I dispose of this writ petition with a direction to

the first respondent to cause a survey of the lands described in

Ext.P1 sale deed to be held and decide whether the whole of the said

lands have been acquired for the purpose of widening National

Highway 17. The entire exercise shall be completed within two

months from the date of receipt of a certified copy of this judgment

before the first respondent. The petitioner shall meet the expenses

of the survey. The first respondent shall issue notice to the

neighbouring land owners also before finalising the survey.

P.N.RAVINDRAN,
(JUDGE)
vps

WPC No.30921/2010 3

WPC No.30921/2010 4