IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2221 of 2010(C)
1. MOHAMMED FAZAL K.M., LATE K.M.MOHAMMED,
... Petitioner
Vs
1. THE VILLAGE OFFICER,
... Respondent
2. DEPUTY TAHSILDAR,
3. R.D.O.,
4. DISTRICT COLLECTOR,
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :01/02/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 2221 of 2010
-------------------------------------
Dated, this the 1st day of February, 2010
J U D G M E N T
The petitioner is challenging Ext.P1 proceedings of the 4th
respondent, whereby the ground rent is stated as enhanced nearly
‘thousand times’; that too with retrospective effect and without giving any
opportunity of hearing to the petitioner.
2. The learned Government Pleader, on instructions, submits
that the premises were originally let out to one Abdul Seit for business
purpose, stipulating the lease rent. It is borne out by Ext.P1 proceedings
passed by the 4th respondent that the physical possession of the
premises at the hands of the petitioner is very much admitted, even by
the 4th respondent. The learned Government Pleader submits that the
2nd respondent had issued a notice way back in January, 2007 to the
petitioner as well as the original allottee, cancelling the lease hold
arrangement. The submission made in this regard is vehemently
opposed by the petitioner, stating that no such notice whatsoever was
ever served to the petitioner at any point of time. It is also stated by the
learned counsel that the petitioner is remitting necessary taxes with
effect from 1990 onwards and that the possession of the premises at the
WP(C) No.2221/2010
2
hands of the petitioner is very much known to the 4th respondent, who
issued Ext.P1 without giving opportunity of hearing, which hence is under
challenge in this Writ Petition.
3. In view of the admitted possession as put forth the learned
Government Pleader appearing for the respondents that before passing
Ext.P1, no notice of hearing was issued to the petitioner, the matter
requires to be reconsidered after giving an opportunity of hearing. In the
said circumstance, Ext.P1 is set aside and the 4th respondent is directed
to reconsider the matter, after giving an opportunity of hearing to the
petitioner; which exercise shall be finalised, as expeditiously as possible,
at any rate, within six weeks from the date of receipt of a copy of this
judgment. It is also made clear that till such appropriate orders are
passed afresh, all further coercive steps stated as being pursued against
the petitioner pursuant to Ext.P2 shall be kept in abeyance.
The Writ Petition is disposed of accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc