High Court Kerala High Court

Ranjith Gangadharan vs The Village Officer on 3 June, 2010

Kerala High Court
Ranjith Gangadharan vs The Village Officer on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35263 of 2009(C)


1. RANJITH GANGADHARAN, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. THE VILLAGE OFFICER,
                       ...       Respondent

2. STATE OF KERALA, REP. BY SECRETARY TO

                For Petitioner  :SRI.T.RAMPRASAD UNNI

                For Respondent  :SRI.SURIN GEORGE IPE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
                   ------------------------------
                  W.P.(C) No.35263 OF 2009
                  -------------------------------
              Dated this the 3rd day of JUNE, 2010


                        J U D G M E N T

The petitioner claims to be the owner of certain lands in

Manarkad Village in Manarkad Panchayat. The petitioner has filed

Ext.P3 application for mutation. The petitioner complains that

the same is not being considered and orders passed.

2. I have heard the learned counsel appearing for the

additional third respondent and the learned Government Pleader

also. The additional third respondent opposes the petitioner’s

prayers. According to them, the additional third respondent bank

has a charge over the property and therefore, mutation cannot

be allowed.

3. I am not going into the disputed questions, in so far as

Ext.P3 is pending before the appropriate authority. It is for that

authority to consider the matter in the first instance. The learned

Government Pleader submits that Ext.P3 has to be considered by

the Tahsildar, Kottayam Taluk and not the first respondent

W.P.(c)No.35263/09 2

Village Officer as claimed by the petitioner. After hearing both

sides, I dispose of this writ petition with the following terms.

The first respondent shall place Ext.P3, if it is pending

before him, before the Tahsildar, Kottayam Taluk. The

Tahsildar, Kottayam Taluk shall pass appropriate orders on

Ext.P3 as expeditiously as possible, at any rate, within a period

of one month from the date of receipt of a copy of this

judgment, after affording an opportunity of being heard to the

petitioner as well as the additional third respondent.

S. SIRI JAGAN, JUDGE

acd

W.P.(c)No.35263/09 3

W.P.(c)No.35263/09 4