IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 485 of 2009(S)
1. ABBAS K., AGED 42,
... Petitioner
Vs
1. P.N. PUSHKALA, THE TAHSILDAR, ALATHUR,
... Respondent
2. C. DHANESH KUMAR,
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/07/2009
O R D E R
S. SIRI JAGAN, J
...............................................
Cont. Case No. 485 of 2009
.................................................
Dated this the 23th day of July, 2009
J U D G M E N T
The petitioner alleges non-compliance with my judgment
dated 29.8.2008 in W.P(C)No.24998 of 2008. In that judgment, I
directed the Tahsildar, Alathur, to consider the application for
correction of revenue records in respect of the petitioner’s
property within the time stipulated therein. Pursuant thereto, an
order has been passed, wherein it has been held that since the
property is an ecologically fragile land, which is vested in the
Government, the revenue records cannot be corrected.
According to the petitioner, this order has been passed in
violation of my judgment insofar as this Court had held that
there is no dispute regarding the fact that the property belongs
to the legal heirs of the applicant in Ext.P1 and therefore, the
petitioner is entitled to get the revenue records corrected
appropriately. The learned Government Pleader, as in the
counter affidavit, submitted that at the time of passing the
judgment, the verification process for deciding whether the land
is an ecologically fragile land was in progress, which has been
Cont. Case No. 485 of 2009 -2-
recorded in the judgment also. Subsequently, a notification has
been issued declaring that the land in question is an ecologically
fragile land. As per the provisions of the Kerala Forest (Vesting
and Management of Ecologically Fragile Lands) Act, 2003, once
a notification is issued it relates back to the appointed date.
Therefore the revenue records cannot be corrected as requested
by the petitioner is the contention raised by the respondents.
Although technically the petitioner may be right in contending
that the order passed is not strictly in compliance with my
judgment, in view of subsequent issuance of notification
declaring the land as an ecologically fragile land, I am not
inclined to take further proceedings in the contempt case as I am
of opinion that there is no wilful disobedience of the judgment.
Accordingly, this contempt case is closed. However, I make
it clear that this shall not prejudice the right of the petitioner to
challenge the notification issued under the Act appropriately.
S. SIRI JAGAN, JUDGE
rhs