IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29610 of 2008(Y)
1. YAMUNA, D/O.SUNDARAN, KOCHUPOIKA VEEDU,
... Petitioner
Vs
1. SCHEDULED CASTE DEVELOPMENT OFFICER,
... Respondent
2. STATE OF KERALA REP.BY SCHEDULED CASTE,
3. SAJI, S/O.RAGHAVAN PILLAI, SAJINI NIVAS,
4. REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.R.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/10/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).29610/2008
--------------------
Dated this the 21st day of October, 2008
JUDGMENT
Petitioner belongs to the Scheduled Caste
community. According to her, an extent of 3 cents of
property was assigned in her favour as per Ext.P2
Registered document No.1494/08 of Varkala Sub-
registry. She submits that she is still in possession of
the said property. In Ext.P3 representation filed by
the petitioner before the RDO (produced along with
I.A.13128/2008), petitioner has pointed out that she
had taken possession of the land as scheduled in the
document executed in her favour, but the first
respondent has taken up an objection and pointed out
that three cents of land assigned in favour of the
petitioner cannot be used for construction of a house.
2. Having gone through Ext.P3 representation, I am
of the view that this is a fit case where RDO looks into
Ext.P3 and take appropriate decision.
W.P.(C).29610/2008
2
3. In the result, writ petition is disposed of directing
the fourth respondent to take note of Ext.P3 and take
appropriate action with notice to the third respondent as
also the Scheduled Caste Development Officer, the first
respondent, within three months from the date of receipt
of a copy of this judgment.
V.GIRI,
Judge
mrcs