High Court Kerala High Court

K.S.Antony vs The Tahsildar on 3 October, 2007

Kerala High Court
K.S.Antony vs The Tahsildar on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26706 of 2007(D)


1. K.S.ANTONY, S/O.SCARIA, AGED 63 YEARS,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, (REVENUE RECOVERY),
                       ...       Respondent

2. THE WELFARE FUND INSPECTOR,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/10/2007

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C). 26706/2007
                      --------------------
         Dated this the 3rd day of October, 2007

                      JUDGMENT

By Ext.P1 order dated 17.10.2005, the

Tahasildar in exercise of powers of Section 44(2) of the

Revenue Recovery Act held that the assignment effected

by one K.T.James, Aralam Amsom Desom, Velimanam,

Thalassery Taluk, as regards of one acre 14 cents of land

in the Survey No. 279 as per assignment No.2713/01,

and 26 cents in the same survey number and sale deed

No.2772/01 are in contravention of Section 44(2) of the

Act. Therefore, the assignments in favour of the petitioner

were held void.

2. Petitioner has right of appeal against Ext.P1

order, but it seems that the petitioner has sought to file

Ext.P3 styled as a claim petition before the District

Collector on 18.7.2007.

3. After having heard the learned counsel for the

petitioner and the learned Standing Counsel for the

second respondent, the writ petition is disposed of

directing the third respondent to consider and pass

W.P.(C).26706/2007
2

appropriate orders on Ext.P3 treating the same as an

appeal against Ext.P1 order, after hearing the petitioner

and any other affected person, within a period of three

months from the date of receipt of a copy of this

judgment. District Collector shall consider whether

Ext.P3, if treated as an appeal is within time and if not,

appropriate opportunity may be granted to the petitioner

to file an application for condonation of delay.

Writ petition is disposed of as above.

V.GIRI
Judge
mrcs