High Court Kerala High Court

A.Aminabi vs State Of Kerala on 29 August, 2008

Kerala High Court
A.Aminabi vs State Of Kerala on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 4485 of 2001(H)



1. A.AMINABI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.A.P.CHANDRASEKHARAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/08/2008

 O R D E R
                            KURIAN JOSEPH, J.
                  ----------------------------------------------
              O.P.No.4485/01 & W.P.(C) No.9247/05
                  ----------------------------------------------
                      Dated 29th August, 2008.
                              J U D G M E N T

Petitioner is aggrieved by the steps taken for

eviction. According to the petitioner, she is the title holder of the

property. The original stand taken by the respondents is that the land

is a puramboke land. However, coming to the latter writ petition, it

seems there is a change in that stand and the expression used is that

the petitioner is a ‘lessee’. Be that as it may, the main grievance of the

petitioner is that the title deeds produced by the petitioner may be

looked into, so as to trace out the title. It is seen from the impugned

order in the former case that the petitioner had not produced any

documents. I am afraid, that stand cannot be justified. The petitioner

had produced Exts.P1 to P4 and there is no reference to those

documents. Accordingly, the impugned orders in both cases are

quashed with a direction to the Tahsildar, Kozhikode to look into the

grievance of the petitioner adverting to the materials produced by the

petitioner, and pass orders. It will also be open to the petitioner to

produce any further material before the Tahsildar. Appropriate orders

as above will be passed within four months from the date of production

of a copy of the judgment.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-
O.P.No.4485/01 & W.P.(C) No.9247/05

———————————————-

J U D G M E N T

Dated 29th August, 2008.