IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 57 of 2004(A)
1. B.M.SUBRAYA HEGDE S/O. LATE VASUDEVA
... Petitioner
Vs
1. TALUK LAND BOARD, KASARAGOD.
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.KODOTH SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :02/06/2008
O R D E R
HARUN-UL-RASHID, J.
--------------------------------------------
C.R.P. NO. 57 OF 2004
--------------------------------------------
Dated this the 2nd day of June, 2008
O R D E R
The revision petitioner is the claimant before the Taluk Land Board,
Kasaragod. In his petition filed under Section 85(8) of the Kerala Land
Reforms Act, 1963 (hereinafter referred to as “the Act”), he claimed title
and possession over 33 cents of land in R.S. No.15/6 of Bangra
Manjeshwara Village. In support of his claim he produced the purchase
certificate issued by the Land Tribunal in O.A. No.581 of 1971. The
claimant also contended that the said 33 cents of land was obtained by his
mother and sister on chalageni badige chit as per registered document
No.805/1950 dated 27.10.1950.
2. From the materials on record, it has come out in evidence that the
landlord filed C.R.P. No.2397 of 1983 challenging the order passed by the
Land Tribunal and this Court set aside the orders passed by the Land
Tribunal and the Appellate Authority. It is submitted at the Bar that the
said order has become final. The order in C.R.P.No.2397 of 1983 was
C.R.P. NO.57/2004 2
passed by this Court on 22.7.1986. In the light of the order passed by this
Court, the application filed by the claimant under Section 72 B of the Act
stood dismissed. Therefore, the Taluk Land Board rightly rejected the
claim petition which is the subject matter of this revision.
I find no reason to interfere with the order passed by the Taluk Land
Board. The Civil Revision Petition is without merit and it is accordingly
dismissed. There will be no order as to costs.
(HARUN-UL-RASHID, JUDGE)
sp/
C.R.P. NO.57/2004 3
HAURN-UL-RASHID, J.
C.R.P. NO. 57/2004
O R D E R
2ND JUNE, 2008