IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26185 of 2003(P)
1. A.CHANDRAN NAIR, AGED 50 YEARS,
... Petitioner
Vs
1. M.KRISHNAN NAMBIAR, S/O.RAMAN NAMBIAR,
... Respondent
2. THE COMMISSIONER OF LAND REVENUE,
3. THE REVENUE DIVISIONAL OFFICER,
4. THE TAHSILDAR (LA), KASARAGOD TALUK.
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :12/12/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.26185 of 2003
-----------------------------------------
Dated this the 12th day of December, 2006
JUDGMENT
Both the petitioner and the first respondent are assignees of
land to the extent of 27 and 28 cents respectively. But it appears
that there is some dispute as to the identity of the property. The
revisional as well as the appellate authorities have remanded the
matter to the assigning authority, namely the Tahsildar. The
apprehension of the petitioner is that on remand the Tahsildar
might pass orders based solely on the observations of the revisional
as well as appellate authorities. I do not find any ground for such
an apprehension, particularly since the appellate order is behind the
back of the petitioner. It is made clear that while the Tahsildar
passing orders as directed in Ext.P1 order passed by the appellate
authority, the matter shall be considered with an open mind since
basically the question is of identity of the property and since both
parties are entitled for assignment of the land. Orders as above
W.P(C)No.26185/2003
-:2:-
shall be passed by the 4th respondent with notice to the petitioner
and the first respondent within a period of three months from the
date of production of a copy of the judgment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.