High Court Kerala High Court

Samuel vs The Village Officer on 9 July, 2010

Kerala High Court
Samuel vs The Village Officer on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21384 of 2010(W)


1. SAMUEL,S/O.UMMEN, KANDAMATH VEEDU,
                      ...  Petitioner

                        Vs



1. THE VILLAGE OFFICER,PUNALUR VILLAGE,
                       ...       Respondent

2. THE TAHSILDAR,PATHANAPURAM TALUK,

                For Petitioner  :SRI.G.BHAGAVAT SINGH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/07/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                  W.P.(C) No.21384 OF 2010
               ---------------------------------------
             Dated this the 9th day of July, 2010.


                         J U D G M E N T

The petitioner is the owner of 13.55 acres of land in Punalur

village in survey No.417/1/1/4. The title deed has been

produced as Exhibit P1. It is pointed out that mutation has

already been effected and the petitioner has paid the tax upto

2007-2008.

2. The petitioner applied for grant of possession certificate

before the 1st respondent Village Officer for obtaining a loan from

the Canara Bank, Punalur for meeting his treatment expenses

and for conducting agricultural operations. According to the

petitioner, the Village Officer refused to give the certificate and

accordingly, the petitioner has moved the Tahsildar namely, the

2nd respondent herein by Exhibit P4 representation. Going by the

endorsement therein, the Tahsildar has called for a report from

the Village Officer.

There will be a direction to the 2nd respondent to take a

W.P.(C) No.21384/2010 2

decision on Exhibit P4 within a period of three weeks from the

date of receipt of a copy of this judgment. The petitioner will

produce a copy of this judgment along with a copy of the writ

petition for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp